GEL.P.N;;;;'34*:7,1.2cl{;.s'
IN THE HIGE COURT OF KARNATAKA AT EA1§QAEQRV'E~
DATED '§'}-{IS THE zad DAY Q: F.
BEFORE A. V' .
THE HONBLE Dr. JUSTICEVK;-vE:'§i!AKfHAVAfl;Sfi£;Hg'V
CRIMINAL pEfE:3fx1oNAreE..é%§7iz;2p0g’ E E ‘
BETWEEN
HARIPAPPU@ARUNKUMAR g _ –
S[O CHANDRAPPA -_
AGED ABOUT 23 _.YEARS~–._..’;7 ” 4.; A’ »
R/O NO.24f4,16T5i_CRG_SS »
9TH MAIN, LAKKASAN_DF€£§.:._ 1. ”
BANGALORE:-V560 (‘$23, _ _
(INJUDICEAL1.(3U–ST0i)’:*§”»-._ = _ ‘ – …PE”I’I’I’IONER
(By sn.suEHAsE’&E~RAJ-E315: EEEECIATES, ADVS.)
WAND
TEE Sfi’A3fE oi€;<,§;REATAKA
BY A1;§;:_s(;oEv1.'_Po:;1.g:E S'I'A'¥'ION
REEEESE3s:TEEjEy
=..flATE PIIBLIC PR€}$§ECUTOR
Hlmi com-zT,,.1'vEAEGALoRE …EEsEoNEENT
' " "g33§–sfi.E,EEAEE:{R1sHNA, HCGP')
E."'rHiE..«CRL.P IS FILES ms. 439 CR.P.C BY '§'I-IE ADVOCATE
' ;eo_'R"T1~.:E PE'I'YFiONER PRAYING THAT 'THIS HUMBLE COURT
-BE PLEASE!) TO ENLARGE THE PETITIONER ON BAIL IN
5]”<;I§IE1E.N0.103/2007 or AUDUGGEI 13.3., BANGALORE CITY, E
r__ P_RESEN'I'LY PENDING on: THE FILE OF THE 9.0., FAST TRACK
«:':oUmt-V11, BANGALORE IN s.c.No.743/2007, wmcn IS REGD.
fa}
<:RL.§1é;éSi§fi§;3<»=:'f¥i=7*.xiee:;z:§é3
iPC.
FOR THE QFFENCES 9/ U] S. 143, 14?, ;4’3,1.3o7;:4’3¢é’1’§I,I’v§?’ 1449 ‘c:s. F
This Criminai Petition coming on 1b;:”o1dcI€,; ‘7tb.i$zdéy, th.{:’ %,
Court made the f01i0Wing:~
In thc fight of the mcmefiled counsel for the
petitioner, the
Sd/-
Iudge
bnv*