High Court Karnataka High Court

Krishnegowda vs State By Dudda Police on 29 July, 2008

Karnataka High Court
Krishnegowda vs State By Dudda Police on 29 July, 2008
Author: Mohan Shantanagoudar

\..\.IuI\I ur nnnnnsnnn ruvn uvunyf «pr RHKNHIMRR HIUI1 LQUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAIAKA H;

m ‘H-3 HIGH coumt cm KARHATAJLA AT
mmn mus THE 29»: m? or JULY ; A %
BE 7

‘THE HQNBLE ummsncz noxnm :

1 xnxsamzsowna =_;

sin Hanagsowna,

nuns» Hwafihz’ 3! i ” “_V=”-W»
anssgm~maLQg; ‘_fuC_ .«.r
E33383 flISTRIfl?4″fa’
2 sfizvzfiua» ¢ .V
3:0 ;aH3aa5¢wnaa W,
Adan Anou?=35ViaxRs,
xxnnanAs1’v1aLAsE,
nunna=Hma;1; ~ ‘”

gaasann mnnux
j’Hm$sAa nzswxzcw
‘ .. . ntunoltn

»{Ey sri: aiaisH 3 aauannna, Anv., )

3?3?3 3? DUDDA rubles

‘,E*: _RE§TEfl 3? PHBLIC rnosscnwoa
COURT BUILBIHG

“~aAmsnLonn
. . . mromuw

= gay s:i:s. aaunxnzssun, HCGP )

cu.–a–n

,3 WVIVNHW JG IXHC3 H!-‘Iii-I \f\l\-Il\lLI)IH’\l ..Il”\ I)H’I(‘\”‘| Llfi’ \d’\.IH’1llh’&-nI;’lf’J Jr: wuulunsuuu _.n\ 3

I $.09!!! ur nmmmnmux mu:-I Lugs} Ur KAKNAIAEA HIGH LUURI OF KARNATAKA Hit 5H; SOURT of KARNATAKA gm” com;-g OF KARMA-1-AKA y

wayins for mt?-‘rtvf Z; ”

‘I’E-{IS C}'{L.P IS FILEE UIS.-€39 CR.I’.C §?RRYING
‘re xx-mans: THE 231-3. on mm. :1»: CR.NU.5£23f95
HUBER PS… AND IN C.C.Ni3.339./0’3 024 THE
“ms .n.I1n:..rc1v1z. JXJBGE tcm.nr4.: a 314116-1.?i~.§:::t.:a’r%.
aassw, may :5 nnazswsaxn ran ‘.I*t~_r’s”–e11=-:.?_3r$.;:_3:.«%_

P:’!.’J..-‘Sa.143,. 147, 149, 149, 324,. 3o7~;.&”5e§”L%g;.g;

SEC. 1.49 01′ §PC.

ms cam: HAL. PE’T’I’!’I0l.’i Coriizétizfs Ran’: ‘mu
‘2’:-as BAY, THE scum 1-mas ‘1’!-IE ‘xo:;;.0w:uica.:_ .._ _ ~

9 a V.

112; petition is- .f:’1e¢i’A-V. 439 c:-.p.c.

2. m…2 & 3 in Crime
No.22s;%¢o5= reghtaered for the
143, 147, 143, 149,
324;, 3of7,5o¢x.Iw 149 of ma. How the matter

% k% 5; ix; c.::;~.m;as9:o7.

” of the prmwcutimzn is that all tin
amm%m¢1um cm paurmm mm in a group and
atnnplaizmnt in fihhy language, as thuy um

by the oenduct. of ma oonmpxsrmnt arming in

AA %%ramu;-aa’c% party. ‘flnatacuuednre mud in he

be1o1%hoJanat11aDa1party.Afi:ea’ab1nmthc

V

)3 I-IOIH V}IV.|.VN3VX :50 .I.8l”lO3 HSIH VXVIVNHWI :10 JJIGOD HBIH V)lV.l.VNllV)l JO SHROD H93-I V)lV.lVN}lV)l :lO .L2!nO’.’) I-19!!-I V)E\’I£VN2lV)l so 1

I wvuni vr I\n.I\I1:-In-\I\l-1 riltflfl \..\JUly_’lfx\Jr RMKNHIRKR HIUH CUUK¥ OF KARNATAKA OF $-

iflrheoximeisofthayaarfloofi. Thasamhaga
2-mu}: cf politicnl rivalry. Thu cumlairnnt in
have a-unmined two: grievous iz1juriaa:.
aareaay compkzmd and the prewnoeain-g is
mt required an» the pnlige.

agrx:u]mns’ ‘ ta. V
..,d as the of
anzticiyatory bail and an mama
any of the order of
mm.

mm is made:

p¢ufio:i%%i§ enema. Pouuonm shall be

” oi}. be the following oancutim:-

of the pefifimm shall execute bond
. sum. of m..sa,mo;– [Rupaea Fifty
Thouaandonlyjwithtwosuretieshrthelilca
I-u:n1:nthn:at’-i’actiona:fth:nharInd’I’rin1

Judge.

\r/>

D1003 H9iH vxvxvnémi so ’12if)a’:'”)I},!i€’)”!l-I mivlvmxvu an I}

D HSIH V)lV.I.VN8V)I :lO IHHOD ROI!-i V)|V.|.VN8V)l :10 1.8003 HQIH V)lV.lVN8V)i :lO

. Cw 71:23.37) ..:€… (CC… C… .€_=n2D:£a> ..=GI CCCI4 C1 =>=z>«>.$ $.61 noca. 0.” K>nZ>M>§ 1.91 nocnq om .Saz>…>_S 1.6: an

Sd/…

Jiuigna

21:5.) Pbtitiomra ahall amend 1:13
regularly and man not
P1°’°°u5°3Wim'”‘°’-

ii:I.§ Petitzimm shall
every Sunday
ms. before ham %%;:em or”

” i
, :m;f;£i+u3;:;§V*. 7:, can’ ”

x fiqnizflfi L3 nl3\.u._J C955 ‘I-I-[Puts Punt.-n.-. .f-funky’!-‘Para .91′. -51!!!’