High Court Karnataka High Court

Krishna Murthy vs The State Of Karnataka on 3 December, 2009

Karnataka High Court
Krishna Murthy vs The State Of Karnataka on 3 December, 2009
Author: Huluvadi G.Ramesh


I\?f’¥ hum”! \..aPI I\r”El\I’Ir1lt’II\rl -nus» «..,q..,…,,,.. V. “,_””‘,._”..”,__

IN mm mm; comm or mamrmm AT

mama ms THE 03″ mar 02%-DEcmEn,.;V.%%2Aé3§’: VA

BEFQILE

um HQWBLE m.msncE$fi1. 3

cxmmm. w:*:::pxo2;’1za;;5§s:2A!2e69″%%

BE’I”WEE1!4′:

s/ca Jmravsm.

arm:

RESIDING-_ =1§c~. $55,’ 1?? kcansg

~ . .. mrxrroamx

(By s A.$. Aviva:

am
32 zmmm -my om

V –E*OI.IG’£ amwimx
% M. j ‘imymsmrmn 32 529

%%%’&@c§g”}sI>.:: 3. aaxaxnm-na, mam

CR1″? FILED UfS.439 CR..P.C BY TIE

ADVOCJ%.TE?CR’1’§E mmzmmmmnwmmrms

I-IQQ”‘BI.¢R COHM’ EXY B3 \ TO RELEASE THE

I\f1IIl Ir-mu nu’. .

-v- wwwuvnur ‘.1.

uur|l\IIr\ir-|
“”‘ ‘ “‘”””‘ “-‘F’A’~””._* V!’ :\m:NAu-uw» a-mar! 6…uuKI Ur nu-utmnwuw rm.-an ~..uum ‘hf!

pmrrrmmzz. an mm. m came m.144;§§
mama: Lnmzrr minim
c:.c.m. 24924/09 ex 3313 rm: 6:

ma ms cm-‘mm 2/vIs.3o2_or_

’11’!-IIS mrzrrxon COIEING mp.

max, mm coca-r mun

% 0

The ‘icia-J: grant of
bail in c:ime%%xe.1¢4/woe of
Hamiini ‘ pending in
c.c.so.%m24;2sAoa%%;.,;@,1,;g%T me ‘.E the cmmal

offence p11niaha.hJ.e under

sgccm 592 m.

nIfIea§:r:1 ‘ the leamod counsel for the

V’ and the leaxsnad Gwexmum Plunder.

alleging emission of murder of the

@J.ainaz:.t’s wife by some unknown pemons, a.

M

nIu’uw\.r1 ‘ ll\Il I \nt\I\-I!\ ‘ V-II I\.f1l\I”.f’$ll”‘\I\.f”I I lI’|q7I I lu.p\,I\.JI\’ ‘\.J’I I\P’\I\I’I”‘I!I’\I\.f’ 9′ IIEWI I \ui’

case has brawn registered.

investigation, the Police name; “fi}.§;£ gold étz:;§.t;tent.# Wtziae
person at the dsczemqd the
patitianer. ” ‘ ‘ VV .

4. Accorciisn-ivg”-.. counsel fax: the
zbitazted by the son
at the petitioner had

visited h.i’.s«. huu:m;3; A.&v_”<:z§i:p1e of time amrliazr and

"Egg him, so far, now

i_Ciéf1t'i,f'i.;§?a.i:;%.§n..parade is held. only based on

1:héA '::Air;i11§iéagfi'antia1 evidence, the patiticner

Vfalsesly imlicutad in this case.

aaught far grant of bail.

The leamnad Gcvetment Pleads: submitted

that there is racosvary of golden articles

xv’

‘ “””,..-V’-‘u vi nu-I\i\iVl,Hl}-\!\I-I HEUH LUUR3 GF KARNATAKI3 HIGH COURT OF KARNATAKA HIGH COURT Ul” KAKNAIAKA HEUH t..l..

round on the person or the dacaasstiij atT.. t’i?i¢s

instance of the petitioner.

6. In the circumatanc#s:;V:”‘w-at
canmt ha said th;c.t..__Athe1:§ : i§ “z1§§ p;*:iraa*’ £a.::ie
case against this _ia tax the
petiticma: if so
advised. ‘fine’ petitian is

a.-wpaag:a%%%o£%%gif:%% %