High Court Karnataka High Court

Karthik vs State Of Karnataka … on 8 September, 2009

Karnataka High Court
Karthik vs State Of Karnataka … on 8 September, 2009
Author: Subhash B.Adi


9: “mwwpivrnwsn ‘Ural ‘uIen”‘tn’QD’Wd”‘ViI£”‘lFl\i’V ilififlfii WW: W’$l”‘\I’IIVH”‘Kfil”IsI\U”l flllfiilf VIOTWJISI Kflfi %’U5″‘HIKE’WJ””‘luIE§”‘il”%.fl’*l !fil§’KI W%”l\I H! fi\U”W3VaW’QW’n9r?”‘l1El’\ 55F?/V6733 \vIAWmfl””€¢VW$?i Qefw W’J”‘\”””.f3’V¥V.W’°% ¥3fl’::W[7″5 Wwwmwm

-1″

{N ‘Fifi HI€3+f’i COURT (3? KARNATAKAAT

mama ms Ti-E 8% my my f

Tm. HGHELE !fias!1Q.JUSfT{1EA:’SL?E~.i;§.$i{‘E’

crewman Psmrcafi HQ, 43~1ég3§

BETWEER:

ago smmm _ V

AGEDAB0m2_z.¥ E..gm_’

NC}.?4, LAY§Z§_’F” ”

ESKTEIR33 ‘

BAKGALOR£¢–2’§g_ ” A_ ‘ Pfirrrxcmm

(BY smin

AHB:

_,s*:’~;~.*m £11?’ V
*£’IrYAC*4&R£s;;.TAP£5.(}AR “””
‘-EPQLSQE a’rAaf:<:x;§,_ RESPGKBEET

Em, map;

ifiti-‘iv

A Petiticsn is flied. undw Ssacfiozx 4-39 af

«yrayirg he rslaaasa the an bail in Crim
‘3§¢; ‘1.§.4€»f§§ ef Paiim fitatimn, far ths
‘ __ ‘afi’m7;ee puxfmhable under Swtian 30’? mad with Sactisrx

T M%%13wf1m.

‘£17m Chrxmml Rstition naming an far Qrdera tirfis day,
fix Cam’: made the failawfimgzw

nun-1nI%I'<Iin'"1IIa9""%l€Vbl"'l annual: wvuml Ur NEKIWMERRR 371$}?! K»-EJ'1}Ki UR' Wfiwwfiiflmfi

Tm pgmam, 3 misgfijk
aa.:1?;2m9 reg1Bt' am an o3.m;::m9:gy%'ghg.j:f2A.'ria§ri*
Pcalicr: Staiioxz, Baxgam L._rm%%
undw semsm am? mawizh 35

allgatisn ?1s§.t1:i£:t, the €ampia1r1a’ It

3. Piaaéer has proclaimed the

» Ajwérazatgixgil …_Br:t11 the wamrzd certifzaaiam show that

agfssimxe in mum, tmugh than angations

ap1.:m.;r saw” us.

‘ at the zzatum 9f the fiijury aafl flfififi- ”
V’ ci2*¢um.sm%, I find that the petitizmezr <3-euld be

' . u an bail by imprmixg certain 8 t conditians.

wwruwfiuwrwnrwnmw musnvwa» '!ui'4w¢'wwsIuo.u WW-0 mm

"H fiwfiwflfififfifi 'MIN! ?€'?.£"Kl'\9Vl"K!I'fiW'iJ"& W'3N'L'?I"'$ .Wfadf'¥" fl'fifl'&I°&I"UP'QBP'li'\l"'k §l"§H'&3'I"i Mwwmu flit Kmrunawmnmwwm nanwuma wmvwrmemm WI

.3"

5. Ammrdizgly, petition. E uncured. Tim £5

mrged on bail subject to the ficyllawixag 3
{1} The petifionm shall exqcggtc a ‘V

far Rs.25~,€I)€3U[- afi 3539 ‘f§:_ii*

ta thx: saziatantsm: A

(ii) He slmli

mm
(iii: He aw:

Sd/–

JUDGE