High Court Karnataka High Court

B Mallesha vs The State Of Karnataka on 21 July, 2009

Karnataka High Court
B Mallesha vs The State Of Karnataka on 21 July, 2009
Author: Subhash B.Adi

– 1 –

12′! THE HIGH COURT Q? KARNATAKA AT BASSGALORE

DATED THIS THE 5215? D2′??? C11?’ JULY, ‘Z2009

BEFGRE

T}-IE HONBLE MR.J¥5S’£’ICE; SUBHASH 8.5317

Qggrvigmi. PETITIQN 33.3-gas:-g002″A«’:_:'”

BETWEEN: –

2 B. MALLESHA
AGREE! TVGENT’? ONE; ‘mags _
$/<3 8A$AV:%.L.I1's£CxAPPA
Rfisfi' <::;c::< smrqaprg
:}.1-:w1s2, .MEENAKSH§NFxG§~.R .
BANGALCDRE; – ”

. . . ?E’TIT’EC)NE.R

(By Sri: Pggsgn-bzggifimfig.-‘E;

2
km»
€39′

1 ‘r;{Ef%T.§~:if”E’.::{:«*1i;z<;£2_r~:A.f:*p,;§:a"
s.J.,m2;<: 'PCEJCE:VS'I'A'1"'i{}f-J _
13AN:;;AL.©2:n3:g– = _ '

REPE Ba: é':?A'I*E-t:%L:'£é'L:§j "§?!éO§§tCU'i'0R
HIGH cozsm :33:-:.13;_Nc; .~

Bg:4<::AL::A’1’F: FQR WE;

s}E:*:’:*r:€§’:~JE:::’ P;3;5a;:’;:~:<;r 'THAT 'TEES HGNBLE comm MAY 32

"'~'1i'i,»-V"4§;-msam '-":*:3*Er»1:,Am€ HEM 05: BM, EN cmmg zwvigaaa on THE

F~i£_'.;:<':: 'op: S.$.P$RK §<3L:c:E STATEON, B:XI\EGAL€3RE, mm THE
.'_Qg_FF'tE§N'£;E :3/ugg 392, 26: 0;? I290.

'T'E~1£S PETITION COMING ON FOR ORBERS TI~iiS BAY, 'THE;

A COURT M£'«3.DE THE FCELLCSWENG;

6. This 21ccusee:i has been arrested 01:: 29.1.2088, SiI1<3£'
than he has been in juciicial custody. Ci0ns:iée1*ing' 13:16: same, i

find that, the fjetitionar cmjld be enlarged can bail.

7. Accordingly, the pratiiion is aiiwwed. *i’h¢..§.j.éti:&egmj:~ .

aniarged an hail subjsct to faliowing c0}J§§iti0ns:_~ ~~ , ‘:1. b .

3} The pé:titi<:)m=:r shall executfi pt::r:§§)}.1:;i1» « .«

R$.25,0{}{3f" with (}I1€',~i'_;13I"-°3'~3;°'-. f¢f}I' '

amozuxt :9 the safisfacfionL'¥:}f_Athe C§c»1:u*i,_

b} The pefiiiiomzr ;}'i'(3t ii7i'th" the
gresecution W:itneé§:.~;-;::s– or 'sngidence;

C) The pctifiéjqéér the Court

sdl-%L
Iudqe

//j%Ap;?