ms THE HIGH coareir op KAI~2NA’1’AKA AT BANGAL{}RE
Dated: 313′? day of March 2o;;9%% %
Before
THE }+iC)N’BLE M1*.JUSTI(3E= ‘if.$3C§’P§5;i;A.–‘fi;}(5’%E?_fiA*.,V K ”
CRIMINAL PETITIOi\?VN§_;3v8$/QCEIQVV
Between:
I{.M.Ani}kun1ar ; _
S/0.K.M.MaI1junatha,-._ f ;
Occr: Agriculture, ”
R /’ 0.Koraiahal1i_. _Kachina.katte-.Vi11a gs, ” ”
Taluka and Disttri-ct S-}1imc.§’ga.-._ ‘
{Now injudi€:ia1£:1::i;.stoth-‘j ‘ …PE;’}’I’§’I{)NER
1 M.g3§r.’.é.:–3j.1é%; B.«1§éé’t;;$§::ide’;§ mu. 3
And: A
The Statagf V’ 4′
Tungatzagar. Pcslice ~§”>t:a3fie3£n –
Shimuga. Pz:;}if::é,” ~ RESPC)N9E?~I”{‘
4’ {By s:i€i;f ‘Bhavam Singh »— APP}
–oO0H
Tf1i~.§= }.£,’i*1.P is filed under Sectian 439 Cr.F’.C
pr21j.==:i1;.}.g,#:c:> enlarge the petitioner an baii in Crime
08 of’j{‘uz1ga_):1agar Pelics.
. ‘.This Crl.P coming on for orders bafore the Gear’:
“i;.§f:iS’day, the: C1v:>u1*t passed the f01ioWiag:–
\m/
<:.o-ac<::useCi got the benefit of bai}. Ur1de:j these
circumstances, deniai of bafi to the petiVtiQ}:15e":*'4L:"« net
propar. Cm the other hand, it is a fit case 9:1'-.._
parity.
6. Accoréirzgly, me peltiiisfin. is
petitionar is enlarged on iO_i’§fl€:.é30fi§ii’§.iOI1S that
he shaii execute a pe,-1*:::Q’na1_r’~.:=;.sumHé§f3{),0€)G/ —
With one surety for the shall co–operate
with me in¥¢~si3;;;;§’ti11§_0fE1e§éI*. V.
Judge
MP