High Court Karnataka High Court

Bylappa vs The State Of Karnataka on 15 September, 2010

Karnataka High Court
Bylappa vs The State Of Karnataka on 15 September, 2010
Author: N.Ananda


m Tm HIGH comm oz: xamwaiea 13:1′ ‘ ~ K

DATED -‘rz-ms THE 13% may on’ smzrrmmasfi 2¢i¢F%%M T *

THE HQHELE nm.J:.1s’rzé:::.E ANRKD”

C. P8″

Bylappa «

Sfabaaapm ‘
Agawabout4_943*e&m _.

3/ejgflgagfi ‘V :

Jalaflr Wwt’*Fb’ét-.._ ‘

Bangalore E315 _» ‘- .. Fefitiane:

(By ._ _ for M/3 Randi Law
Associa’€;m,4.Advv¢;¢-aj;r.a}« .. __ .. _

Azfi; _v

§?u1’a1 Feline Statisn
. by j.State Pubiic: Prmectxtar

H?gh% com .of;=Karnatah
Eazngalsgm 001 .. Rmpcndmt

Aw}: sa~:»”ijaya1mw Majaga. Heep)

* _ ‘ * crimimi pefiian Tn fifi ufa 438 Cr.P.C. by
_ the fixéwcate £01’ the pefitiener praying that this I-i¢::1’ble
‘ if …(.§tcu:t may be plaasescl to mlarga 611:: petitioner an bail in
the exam: efhin arrezst ‘m Cr.H¢.O5/2010 cf He

Rum}. 13.8., %bre fiiatrict am em.