High Court Karnataka High Court

Eshwarappa @ Sanna Eshwarappa … vs The State Of Karnataka Through … on 25 January, 2010

Karnataka High Court
Eshwarappa @ Sanna Eshwarappa … vs The State Of Karnataka Through … on 25 January, 2010
Author: Jawad Rahim
 _ (av $421, .%:$:;mSH mgaapua %§C€3?}
f<"':';:::,.P FEED U/3,438 SF {ZRRC BY THE ADv0mTE
 " f"«§:";'{f}Uf?;T'~;§?1;%':*" $5 ;P§_Efis§ED "m RELEfiSED ma A_€C{.§SED

   §'x%%;Z7,__2;"3E3E"§?E"E'"E@?\éEE?; 052: am; we "E"'§~éE EEEEFKB" Q?' mg ARREST
 H4 . C§Z.;§é§GK2E2,f§§ SF C%~§IT"?APLE§f%':. gag' wwzm Efi

  

 ~"°". ;:_;'-"£23 "<~§;--"""'*<  .. - ..ée;':.--»"  -

IN THE HIGH COURT OF E<ZfiXRNATi\f<fi'x
CIRCUIT SENCH AT GULBARGA

mma mzs THE 25"' my 0;: MNUARY; 
BEFGRE  %
THE HQIWBLE MR,3uST:Cs33A'wA;3-'%'gA;:€iTM'<._  

CRIMINAL PETITIQN r\:{5.~s5:t._é'/20i':_:§ A'~.V «. " 

BETWEEN

S/O EDURGANA GUNDABO, 
AGED ABQUT 38 vE;;.::::e3...,  %
GCC; AGRICuLTvRE;...   . %
R/O ALLUR (B)! * 
TALUK : CHITTAPU'f?,"'--- 1'-

BEST : Gu:_aA+:G;:a~,.. L:,

ESHWARAPPA @ SANNA EsHwARA9%5A:'    V'

  V     MPETITIONER
(BY SR1."AM.M.A;_,Lu';2h;_%«.ABv_G-CME, ADVOCATE)

AND

" -'mg  EL'? KA M ;:g--*m<A
¥_Tff£RQ U'C§H' ;::~{mfAP:jR POLICE STATESN,

 RES?GN§ENT

§?_{§R; '~7§°'Efi§E "F«'E"¥"ZTEGE'éEEZ P'RfiaYIE\§G TRAY "FHIS E"i@E'sf'8LE

.vS't:he --S""Act. fii?Ee»i3 not yet
arrested and seeks direfifibgi'téi)L-.r:*3f§sa§«éT'V:%_E'ji§§~£' an the event 0f

arregii,

2. TE*1:e..Vf5':;::=:_'f::'§V   }eiief sought: far and

detaiiecfii C0unTfé~:'-._--v§$_¢Vf:3ied;, '~.___

3. Twiée._ pvroéecé,:f:§cisficase is that PS1 9%' Chittataur

.---.é_poié{:e5,sf:§é;i§r; «E§'f1_€_v§)a$§S Qf credibie énférmatien that

 '-__€§ahj:%;{i§A;.:s9{"E.«<) xziiiage sf Chéttafiur ta§uEthe
request, Accordiagiy, the 1333; is aiiowed, 

faiiowing Cenditians.

Petition is aiiowed, s1,abjV'ewi.r1g._{:§nV€i-§f'iif>'r3é':

1.

The petitioner—.iSj–dir-éCt§3»d. ‘t-‘;3_=._a”p.;>_ear before
the Investigating __{Jffic-:e§*;in _c’m3r:g’&~:–.of office
in Crime_ No,21..?.{2{109_ wit%*2’i’n thi,afe’e weeks
from _:f2Qw._ and Vezm: .hi’s.L”_-..ap’pez;si’ance the
:nves;\:;ga;i?a::»’ng'(await r1′}ay”aE”r’r:>’:;it him if he
new i;«e.”‘V-v-Eievsh’a_H”~~rei2e=;aS_e the petitioner if
he «…e;?x:_E=;r:utes’ mind Véfcar a sum of

.f2fl5;.{)0′(§;;r.’;:~-V’.w’:£:h=._one”–seE\2ent surety in the
§iE<£3${;:'?¥.} ya tE1Vef"~«.VVsat§sfactien of the gaid
*–.Gi'f§C€:="@' " %

2. Hvéé-s_ E*1aiE hr)t’f’a”r’s’1;u:~’L’er gjxrosecution materéai tar
V prevai! Au’g:>o’r: wimesgeg by any mearm,

.’5″He'”‘As’haE§ appear befere the investigating

–v._V{§ff’§’cVé’r=.__as and when required and CG”

‘ ».,t.:a~pé;*a’t{:..~~ fuify and exist; ghali mark hi3

a?t–i’§;é-néiiarzce before the investigation

V_v£3ff§{ii&r,fSH@ :3? {Fm peéicte gtaiéon once in 15

.. Gziayg between ?’ Am to ? WV? an §atur§ays

-EH féfirag of the finaf repart,

U3

Witmn three weekg frerr: the 63:6 9? arregt
and raieasg m 5% mama? afaresaéd he gizaii
agpiy 5:}? grant sf reguiar baié befare the
§§.,§§§Sé§{i;;§{}F’E§§ Cam’: am if S€_§£1§'”E am

apglicatém is; moved and the same shaii !:::e_..__
éisposed of an merém without bei:’:g7._
infiuenced by this Grder but faiimg whici”s”tC”. “‘-_
do $6 the benefit af this order wiii ;_. ‘
revoked. ”

., . K ‘ . :1 V .

INV