High Court Karnataka High Court

K L Subramanya @ Subbu vs The State Of Karnataka on 5 February, 2009

Karnataka High Court
K L Subramanya @ Subbu vs The State Of Karnataka on 5 February, 2009
Author: N.Ananda
bk lllhbk "Vfl"U.fl7  'Ir: -u-nu.-numwuns u-nw-w- wvvmi Mr -mmnwm-aMm'.H' 'WI%M"! mwww -W? KfilKWW§§'M%% HKWW WQUQT Q?' KflaWWfi.M§'fi§{A' HIQHHHC

m nmman cwmm rcnarwmca arr 

BEFORE V 

'mm HONBLE mzwmmz n.m.um% %   *  T 7

 

W

Stafia  .

   Statim
 %  001. ...RE smlmam'

 Hoe?)
   petition is filed u;a.4a9 C:-.1=.c

   no enlarge the pe1:'.1:i:mezt' on bail m
V'  "' '_Ci.CL'fl'o.194f2008 (Crinle Na.6.f08 cf Kappa P.S..
.   £I&tr'ic:t) mm penzfmg an the 5.1:: cf the
  Judge (J:-.Dn.) & .JlIIFC., Kappa fiber the afianceu
 "V'Iii1l!s.302 we.

fimpedtionmmingonfirmflmuthi day,the
Counmadethefilhwixg:



Mimic: VWVIWMIIIKII Wm Ir£\'ur'vI'<<»Iv£nu'"na11cr"m:ir'mr'm an-9 mmwmwymm

ORDER

‘1’he:petitionnr in ramg trial Rn.’ fi’e.m¢
under Sacrtm 302 11°C on the “m1E’ V’

murderefon¢Jaga:heah.

2. C)1:13-0.1.200-B gt
to tht: oonmrrenee rm pm.-.-.
of occurrence’ a;_::l amaultitg
that injuries and «mm was

an to head has 5-mm chuges

{if earhtence of prima fac-in case and

T % ataxia of the me, it is not pmpar to
A %- pemm on bail. Accordingly, petition in

Sd/-§
Iudgg