High Court Karnataka High Court

Dr. Kishore Kumar Reddy vs State Of Karnataka on 18 December, 2009

Karnataka High Court
Dr. Kishore Kumar Reddy vs State Of Karnataka on 18 December, 2009
Author: Huluvadi G.Ramesh


i mm mxwnzfim mam wmmm-mw fiagwminxm mm-5 Qmmam Q? KARN&YAE€A mm-£ caulk”? or KARNATAKA HIGH cam? G? mmmnm WGH 6%

IN ‘I”f’fE HIGH COURT OF RRRATAKA AT SANGAHORE

mes:-an ‘3’?-{IE ME 13″ any as’ ngcmsgn 2639

BEFORE

THE 1-rcwnns an.az.:s*m:$ HuLuvAn:_4s.a3»é’s”sz!z’;v» 4′

caxnxnan yzwxwxox No.531ofé@§9*.'”:’:x?u’*J

ETWEEN:

Dr. Kiahoxe Kama: Raddy ‘»V–u
S/G. Late 3. Ramakri5hfia_Red&§gmf
Aged abeut 35 years, ‘ j _1_ gr
working as Physi¢therapist’in.F;’ _
KTG chanre Hcspital, Bangalnra, ‘*

M83 Rnad, Mutfiya1anagar,._ “‘g’Vg
fiangaiere-56G_VV.03§§3_ ~ » A’ ‘ …9a;’1’I’rzo2«z2:a
{By Sri :;i;”it”{ve;é§;ata{:’§,

ENE:

State af_xar§2t3ka :A,
By Bagalur Polita and sea ?olice,

5″B’az;ga3;§£’a;_._§f:it,y. ———- ~ . . .RESPORfiEN”§”

(By :5;-‘:iTAsV..fia.1a§:=isnna, HCGPE

ii=i~$&#*

V -rni7s._fcr1.p. is filed under Section 439
V . ‘§fi§F;¢§vpraying ta anlarga the patitianar on hail
21:11. fircinaxaia mmazzsea cf Bagaluru 9.3., Bangaiare,
V ‘ ‘£as_£ha affancaa EXU/3.392 af IFC., which aaae is
being irzvastigatad by C53 Police, pending can

the fiie cxf I Add}..C.H.M.,, Bangalara.

This Cr1.P. caning an fer erders this aay,

the Court mafia the £allowing:–

35?”

“§ fifl .£?&§”§€3§:% %*§iZ3?§Efi% W%%”»§gW§’%éW§% fifi fikfifififififi §%%§%~% wwmmw mm Ammmm Mam W%£W’.%.WM§»&W% um”: Wmmw IMMEM fiamwfiwmmgww “am ammmw s,

‘ a13.&g§d_ afifaziflééés.

x_ $¢#£,§1éadar.

W” M*”‘NA*”W’* “WW 5-4915” W?’ 3V’§REf!sfiLE’AKfi% MG!-E CQUR? £3}? KARMATAMA WQH CQURT Q5 €€$%RNA”£”AE€fi WGH 503%? 0? KARNRTRKA HIGH CG

u’n

M’:

QRDER

‘$«xl.t

%<§%§%'*§

?etitionar has fiaught fer grant cf baii"igfl@f x
connecticn with Crime No.99f09 at Baga1Q£u§§li&§:i
Station, Sangalore, iv: an u£f§¥§§ 'p&nié$é§xg.U"
under Sactian 3&2 at IPC. 1 .

2. Petitioner is sa§d ta #§f$¢:gs§fi’$b;% fifid
at the request af a¢a§éedflLng§i;§ §hq} is his

brother, he is stated te_::;a%;;eV. gfi.\;é_n “§v.t’:.¥?bi_3.ét.

3. Accerdiné;iéJ@§a ;§a:n§d C¢unsel far the

patitionar, —- »a$}fiDKg:ca§a has nfiagiatexad and

,2.

subaaqmefitiyg .fihfH£h§°x§filu§tary statement of

accuaad No;1,’%;hé fi#meijof this petitiuner has

5.

yeah i$§iicatedL~fié fu@ther submits that the name

“7af th§up$fiti¢aer has mat been m£nti¢ned in the

¢Iila”.:}§§__ ;$h:V{é~t V_ he is rmthing ta as with the;
uAA§;_ Nfiaaxd the laarneé High Gaunt

5. Having ragarfi ta the facts and
circumstances E the casé and thé petitianer is

aaié ta be the parmanant resident Qf Bangalare,

xv

§;’§§i§f”§%i,§fI% Wfiiéfi %””§%”v:§’,WW%’Ei% «afiéfiflfi %»s*’é””‘

an