High Court Karnataka High Court

Happuram S/O Baburam vs The State Of Karnataka on 27 October, 2009

Karnataka High Court
Happuram S/O Baburam vs The State Of Karnataka on 27 October, 2009
Author: Huluvadi G.Ramesh


WW COURT fit’ KARNATAKA WQH OF KARNATAKA HIGH COURT OF KARRATAKA HIGH COURT OF KARNA’£’Al(A H56!-I COURT OF KARNAYAKA HIGH C

IR’ Téfi Him 33:22.2′ Q? EfAENA’Z’.fi&% as: gggiiéiaiségaiéisi

DETEE TRIS T1-§ 2*?” $5′: $2′ a§*:=§s’é;_:’1a, ~2:{§éT§–

EEm§;s:'””

35$-E mg’ 3222 rm, marzcs ” .

sazzémm 92=z*:§%;-:’o*222*, 2~sz3’f..;*::-.–2::’~.».,! J
fizmam

1 I~§fiP}.’-?’£}”E§sH Sm E313-§{§§§§s§E%
A533 Afiifififi’ 32$’-*::’Ej;a.R5_ ‘V =
Km 5;, 22; W3 Mix-,..

am: :–.§a:r:§’I32_2§;2~z;a;_ EQAD;
££m’AK3£§:’§:<';L¥§;g'fi'– , _ "
jB1,??;£\E€§«;;§;3;;f}i?1§§~E";fi6;¥E3V€3i–'i£'.'___ . .. §E'£'I*'§.'";®R'ER

g3~3§;V_ mi: – ABi?%£§£"§E3
yam ;* ' .

. .3.’ ” 3% s*:;’2§*E§’ 3:5 Eéamawzam

233* “‘E~;?;$§’fiE;Y’§§ @3332 smzyzsezg
1V;::§;~§;§.§”-zzgaag aagyagmamr

‘ 33%:

_ . “_§’::L.§ mam z3;’§.43§ a§2..§,a 3*: TEE
” jg figmsamzfi ESE gm §ETEE’I93%R. gmyzm mm mm
§§§§&§*ELE §§2§’R”.E 5&3 E3 $333533 ms
mg 222:; 3; saw Eéfiw §§.§§E$%§§ $3
9-,2″. agxagaeag 3:??? ygzmms 52%
293$ 353$ $3?’ ‘$3’ §§ § §§:z~:i~;&m§.E amfgrg ma ‘E’§$

W

QGH COURT O§ KARNPJAKA H§G!~! OF KARNATAKA HIGH COURT OF KARRATAKA HIGH COURT’ OF KARNATAKA HIGH COUR’§’ OF KARNATAKA HIGH CI

¥;£§§’EE€€:E$ 35353 3% man $36 :2; ’32’ 19:26;

€313 yzwzrzsgz cgfima ;;_:-az E7Q:E*:””iZ%i??g.:.T7§$?;:;$

mg”, fifi 39:53.? mm: ‘rm §<§:L§f£2:§{§_; '-

…_m..

3 R; 2 A

Ehe §etiti§§%§_fi§gf§§é§%t fer grant af
bail in cagm§c:iafi §;éh §§§m§%g$.§§§!2§%§ af
Kamakah§§%§§%D§®%§%§iffifilgfiéxaiiegmfi affenxe
punigahaigiwg’ 3% mm? mam me

ms

2, %@ai§:’~thaa”.§éa3$§fi Qaansei far the

£é$§@¢ti¥&_§£rti§$a

,3.*V Z§4l$a aai§$gs§. that the ‘§atiti9ne§ hag
;»§fi$§iita§ éa§§ an the victim an :§~%-2§§§ ana

.7 g§-éagéafifit is filgé figxifig Sagtgmbax 2§§§,

kw

§, fiafiaxding ta thg ififlffiéfi Saxmaai fink Ehé

gatitianer thfize ia inQ:fiimate§ d3;£g”f§fi<

is i thg gem lain: and tha flafiiiicmérkfias'
; as', .

baeg £ala$lyTimpiicateé ii tflié £$$§;,«.”K

§. Hayfififi Efi§fi%fi y”€% ‘x§§%’H”fa&%s anfi
Sircamatancea of %h§’Q%§é¢@¢i%§g§t éiscuaaing
fififlh an §hg;¢e:i$$ §£ §$§,§ag§, thg patitian
is aliawefi. ¥?%fi$%i%fié%{%é §%i$a5$§ an bail mm
his axgm§itirs;gL: ::th& fiaaaaznga caantg

,%§%j%§§°t§,£$3§@§éa§*:mfi§iti$n5:

3654 $0112?” OF KARNATAKA HIGH OF KARNATAKA I-RGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

“_{i§ ” f%&§g”§e§i£iQ$$§ aéaéi méks
‘*§£&se£f’ avazifiza abfiffifé the
Aiihvégtggafiifig’ figafiay £5 fififi

wfian réqaizéfig

{::} 3&9 ggtiziafigfi sfiaii §$f
égfiggz Qifi zfig @§5$$@g§ti$§

wiifiagfieag gmfi _

Rev)’

mm (man? was mmaam=:m= -H163-gags!-or xAmAtrA.xA =1′-‘rm’-1′ COIJRT er ‘xAmATKi<A ' mcmcounr or KARNATAKA man COURT or Kanuataxfifisééié

{iii} &e_§ati$i§fi9r shall §&£é fi§fij¥'"

attendance b&fsxeH[f %é¢ 3

Kamakahipaiga Eaiiée §§3é§§:y:F ¢ j

Svnfiay betwa35VZ§.§$bé{m.»fifid.fl.7Wm

§.§§ §,m, :fiti£ 'fm£§hsf "w.'

azéexa.