High Court Karnataka High Court

Kumar S/O Murthy vs The State Of Karnataka on 3 December, 2009

Karnataka High Court
Kumar S/O Murthy vs The State Of Karnataka on 3 December, 2009
Author: Huluvadi G.Ramesh


” Mflflflflfl fififlfi mm

Eméfifiw QWEEW fit?

mmfigmm Wfifiné flm

Wwww wxmomw wy-m

W”W-WMWW WWW wwwm war” wmmmwmm fiflfilww $;:wmw” mm

m TEE ma-1 CGURT er: KARNATAKA AT 4′

DATED mars TIE 03″ may or DECE1m_ER;’_:~~w.2G::Q;S ”

BE FORE

Tm: How 3123 !fii.J’8STf(;’£__EitILi3%I V

cnmnm ps*I*I*rIo:§”%:;§;3}. ao13′;*2::’e§
Bmmm: ._

mm s1o.m12:.m:r A ;

AGEI} 24 mans
wmmcs, 2″ ;cRs*;as’s
BANG-ALGRE i * ; psrzwxoxma

(By sn.7:’:’I§::;s.:;s;;

mm:

mm sfrzrm, of

B2 %%%%%
>,2~’rsI.;§?14£*%*9oLIcE Rzsponnsrrr

{2y”-Ts§§z”: f’g.,»;%sé§@zsq-n~m, HGGP . 3

cm’.’:? mass U1/3.439 c:1=<.9.c 22* mm

k%a*2~E ma. 'IKE mwzrxma mazms mm -mas
$333.? my BE mamzn To RELEASE am

_ %T%%j'v%.rm%*fIrxmma or»: BAIL :2: cmm NO. 610/09 at
903152 srarmrz ymnats» wrong Tim

CI'é'I.'£: avast"-:-E (JR..D1*2') am we 1~rsL%zeA:_.a, FER
'ms GFEEVCE §/U;'S.392/E3? IPC.

3??'

DAY, THE CGURT MEBE QHE FOLLUING:_h_ *

§
§
LE
:

E?

3

E
E
3
%
§
fix
Q
5%
w
§
as
E
§
3
E
E
3
E

The patitionmc has Séfight of

bail in tmnnecticn’ vamh*Lk%c;%mgk%%»}sm. e1ok27oo9 cf
Helmangala Pqlice offence

Punifihahlé 3/9? «:$£-xific.

…e=*-M=M=M.QM&?A%fi Mfififl mam? W?

2. Hajayrdv ” 7.4 1s: a’*?.:§.g_:_.e¢_3_ .– Waounmal. tar tha

petitiozieg »}f,&§1i:1Ti::i”ed Govexnmant Pleader.

_ ‘~”Lisj’%’A~§ll69;’§’§i’ that we unkrmsvm Eezaona
ffiézzglainant and nabbed 3 rings,
cash”-«.._0fV___v’Rfifijfi;000)’-‘ and a mobile ghcne near

% L ” L L%k3i”€=*3¢° k§p;$a~

A.cc2:<'3.ing to this learned Cmmasel for the
"petitioner, than patitionesr: is innecént at than

allegati offenca and evgn the zecovezy smahazax:

z;{u/

mwwm mar awmmmwmm WWW %i'2;w£Wf°;¢* 33% mmmmm WWW fifififif fifi

mm PETITION comma on ma

bail .

5. The petitianszg has gluring
October whfiraas th§ $l14g¢§ii$$i§ant has been
taken during Jfi;y.:Th§I¢aé€;§£f§§§ petitioner
be ¢ansi§ai§fiZ:§f£9§=:s§fif fi§fiEhs and the

<:once::n;¢:;1__ cofi2:é.; him on bail, by

iwesizéag titans. Accarfiingly,

the peti£i§n is di&§§§#& of.

'¢ j'f~_f§§g,-*

W W W… W w n-v»arw«rarmA\'¢m""'uIes1A<¢*'"'a'.i!:*M"'9&: fi5€f$W»'ai9'b¥"fl %"MWfi'%,_.V.{r
E3
F1

arms not mzvaal the involvement: .

petiticsner. Accordingly, avquglgt V