IN THE HIGH COURT or KARNATAKA AT BANG3§;Q?£:.
DATED THIS THE 24*" DAY or SE!-""'."'..E.§4\l!ABE.=I_"l?'.V,"'_.':34."s'._iVi§15"
BEFORE A A
THE HON'B{.E MR. JUSTICE 3; H3H£:'r11*:o1~a% no.3a;:?fNoFN%2oo§' N
BETWEEN
BCSRINIVASA : N
5/0 LATE ELE CHGwfiA?FA g
AGED 47 vemzs a A N V
R/A EANAVARA Fi')R'{'- N
BANAVARA %%%%
ARASIKERE _
HASSAN D1s':*RI<:'i' . N
% PETITIONER
N_ my ANIL Eai\&?~VU___Q'8: ASSOCIATES, ADVOCATES)
AND
'. T THE sm-.-oe=
"REP av EA_NAVARA':.--POLICE sumo»
VARASIKERE u
RESPONDENT
_ L (By sn HOMAAPPA, HCGP)
T THIS cam is met) U/5.438 CR.P.C BY THE ADVOCATE
V” .:_:VFGR.”THE PETITIONER PRAYING THAT THIS HOWBLE COURT MAY
ES PLEASED TO RELEASE THE PETITIONER ON BAIL IN THE
EVENT OF ARREST IN CR.NO.103/08 OF BANAVARA POLICE,
PENDING BEFORE THE ADDL. JMFC, HASSAN IN
3. Heard Sri Anll Bahu C, the learned
petitioner and Sri Honnappa, the learned High
Pleader.
4. when the Court below has ti-eh9–be’il:§b:e
against the accused, the quatlenbefh orentlnqgVtheefelief of ” ‘
antlclpatory ball does not arise. IAthe§efore,_ paltlon
but with the liberty to the pe;mone;;tt:¢agatethe necessarv
appllcatlons for recellirmthe’V’hen;:bel:lal5l.V__ {verrent and for the
grant of ball. :v”I”f%’lh’ee the jurlsdlctionel
Com, the of as expedltlously as
posslble.
observatlons an-d Ilbatles, this petltton
V
Sd/~
Judge
. l