High Court Karnataka High Court

C K Nagaraju vs State By Shivalli Police on 2 July, 2009

Karnataka High Court
C K Nagaraju vs State By Shivalli Police on 2 July, 2009
Author: Subhash B.Adi


agwfiiwwmwgw _ ,A ~ – – – W -» é M é VA é . .. ‘H . H _ W_ __w_ ‘W W
§”° m~m1mmma%m mama QM” mmwmflwa mmm mmm KM” mgmmmma Wfififl fi%.”W,.MW %% mmmmm §°fiN.::s§”§ $3?” mmfimmm §”iW:H {X

OREEB.

fietitioner is seekinfi enlargemant of

Crime No.66/2063 registered by Shivalli
Handya niatrict for orfancas

5actinns am 324. 509. 114 ::/w ’34 7%>f~f’7:a&:.. it

2. After the invnstié:a”*i’.ir>nL,
dilated the rather ascuagd, ;a:’s’:’c:«.=: §i* ‘”*?;t)A4a ;;§’f:iAti’£.§>nar.
Complainant is the of tha
getitioner. s:3g..i:;§,a;s azufigations of

rape by tnre§:u1té;a,ii?;z;–‘:’~_g-ti’:gt;..___£1i._:u~'”_ééfinggquences.

3. p;-iz¥f$i .facie matarial, I

find we or grant c>.f bail.

Hawe§rer,L4″‘~’t§ia._3;e&J:nédLV Sexaiana Judas in directad

Atvfm”–trial as early as possible.

the above observation, patitian is

d;i.a:ai__;.s>aa§:7~; A

Sd/-3

Judge

Rfili