m 'rm mm comm' as A1' u 2
man was am 02'' my ofi4én1;::$~néEa;%«M
BEE'd1§'.E._
mm mm' nu ma. JfUSTICE._ i:i2TLUYADi' as.
cnmz. 9§*ri'rxc>1§%%xo§'%s5;#:%§1L}2oo9
szmm: %
s/0 crmm mun! é j
was "33 " ' "
pmsmr kE'smme'-': 3*. '::cs.2a_i§;"
Hams'; c:;*:;:m'=..:,;j'=..
' ' . . .. wrxrzmmn
_,- (By & ASSTS, ADV)
S"2'.l'£':.',V1«.*.£-.~'BVv3.t" muss srawxoaz
aim comm' nuzwme
V' :'{'§y».s$»:.: SATISH. R.GIRJI. 3599.:
$31."? FILE}? U/5.439 CR.P.G BY 'I'EIE
~ F511 TIE PETITIQQER PRRYING '£153? THIS
W W wwvm-am mm-I t..'0uR_T -0.F KARNATAKA HIGH count or KARNATAKA e-non coum or KARNATAKA me:-z COURT or KARNATAKA o-ucm c.-uux
Imvsw awn!' my 33 pmxnsmza m RELEASE 'rm
PE$'I'£'IQi~ISR cw BAIL I1? cam m.142r'2ca9 oz"
Bmxyaznx 90515: STATION (c.<:.m. 246/2009).
ma um osymtcs Pififss 143, 147, 148,. 324,
325, 364.. 354(4), 129;»), am an: 34 or xxac.
*
WW’
»*'”* ‘-M ‘V'”‘”W”\”‘”\-V” ‘WWW “–‘-J’-#i\A’,..Mg;r’r Ixnnlvi-\lAI\I~\ NIUI1 LUUKF U!” KAKNAIAKA HIGH CUUR7 OF KARNATAKA HIGH COURT OF KARNAWFAKA HIGH LUUR
my, ‘1’!-E ccmntr mm ‘I’£E
wars PETITION coamwe 6251 mg 3
oR9$3 %
The petitioner: ‘ V” – .. A fcfi ‘ H§’r §av§:t: of
bail in czannactian ‘,’:§::: m§.:’%%i4f;a:M;_%142/2009 or
Bagepulli Ithe alleged
ottenaas V”SV.@’::i:ions 143, 141,
143, a:zV4;.’kT s:.$%ifi3%, jk:3?é.%%%3k§6%4c§;§;”&i2o<b:. so': 1:/w 34
of IPC _V ~
Jiaurnad counsel for the
the leazznad Gov-azznment Fleadez.
of alleged assault by the
"'»-'~.__'p§titi¢3:L§ur an the brother at the comlainant,
has bean reqiatered wainst him. apart
assaulting the injured, he also said ta
A lime kidnmped him.
xx”
was
””””””W’ “N” ‘-“UK”?-Q_F KARNATAKA men COURT OF KARNATAKP Hat-:-H (SOUR? or KARNAYAKA HEGI-f COURT OF KARNA’fAKA 1-arcs:-c cuux
4. Acaoxding to tha lcarnqé, §:aun.e§’é1’~.:::’§§£~: v€’:1′.1& ‘ ” 2
patitioner, it is a d;$.Ta;:u«i:»s;’
with at the potitiono:if:_ ‘*–~:;:.as”V-aglar;
affidavit regarding; aetAt.JL§§m:§rs1;.
sought for grant oQf””¥£§i1–.__
5. The learumé’Gé#&r$mna§ r;§€d§r submitted
that then?’ to tha incident:
and aa¢$£difig1yffx§§i§:oé gtgnt at hail.
6. Haviizg ” _ t:o the facts and
cixc1égfit~anceé”w~..V§§;§____}tha can. it its flax: the
to: release the patitiener on
suitable canditicns. wince
a1r§£ac;y*v:’ i.£xi§astigation is cornpletcd and charge
Accordingly; the petition in
art.
sci/-
IUDGE
mwkf-‘*