-1-
IN THE H£GH COURT OF KARNATA£{g%;"' 5
czmcvrr BENCH AT DHARWA1}.
DATED THIS THE 22m DAY;:C)F €:)L"f;'{)BE§E€ 'V
BEFORE
THE HON'BLE MR;JusT:er§'RAM Rié§)i5Y
CRIMINAL I'l:*Y1fI'FE{);?'~i"N{§."?.'_§ 'v'i'8AOF am
BETWEEN:
KRIsHNAPA@ KA£~3AN&PPA'l._ , _
AGED ¢~3YEA;:zs, " '
S/O Nmamppzir
R/0 KENCHAVRAGIIDEEA .'.;I_'ANm_ - '
TQ SHIRAGUP'P_'A, ' '
ms'1'.- BELLARY.' '
CHATURNAYAi{ S/0 K1,!" ' APPA
.....
Iwzm f¥:2§C3HAN.Fg(}{}§}DA TANDA,
‘i”€§ ;-;ga{}UPPA,% __
I>:s:;*;’tst$i;LARY’;-._ – ‘ ‘
%EAsHAPPA_’@ EASHTSIO RAMANNA .
‘rage 25 YEARS, * ”
— ~R_f;’.Q &3A1~:GAPU.R 1
15:3′ €’§ANt’3£iVA’FHI,
‘nI.?;r:”«B§:LI.ARY.
A 'sLim'1§'r1BA; @ TIPFAMMA Age. 'WVVYEARS, V my O'KRISHi'~IAP?A
~ “R./o”1<ENc:~mRA GUD'I3A mung
TQ sumncsupm. PE'I'!"FI{)P§ERS.
(By Sri. J S SHETFY, ADV.) E
ND
1. THE STATE OF’ KARNA’I’AKA ‘
GANGAVATHI RURAL POLICEA_STATH)N7» ‘ _ ‘
BY ITS PUBLIC PROSECVU’£’0R’. _ ‘
{By Sxi. RH. C}0’I’KHINDi, HC<§F%.. ' _ V
THIS CRLP IS FI1;*E1jLIi%$,}%:;39"%c$1é*%.§:i2._P.c PRAYING TO
RELEASE'. Tag'.PE*r1%:r:<:é§~:';2;1:es% %4%o:i:'~v,11~~¥s;t.§s"(}LAR BAIL {N
GAl'~I&A\£A"f'H;_i %"'«:;;.:¢é'uRAL g – "i3'{)LI:{§§§','~~…___,:$TATION, cams;
NG.1.'3.& V’ %
‘mis ?§e€’;*i%s1§)a;V “‘%c:§)’M_iNG an FOR ORBERS, THIS
DAY, T?iE CGURF lv£ADi¥’::—-ff}£ E FOLLOWING:
hfialfi the iearncdg counsel for the parm s
coxigideiablc time, cxamm’ ed am! perused the: pleadings
V ” fife statements {if the witnesses, at this stage» hm-‘axed
kébuixsel for the pctifinners seeks have of the Court to
-‘ with<£raw the petition with liberty to move a petition bafcm
the S-essisns Court since the charge-sheet has been filed.
N
KS