High Court Karnataka High Court

M C Nanappa vs The Station House Officer on 11 September, 2008

Karnataka High Court
M C Nanappa vs The Station House Officer on 11 September, 2008
Author: Ashok B.Hinchigeri


4. Sr? Hzmnagpa, the iearnegi High Cam:

Plaader submits that as the hurt is cazssedpy§.:;;;1 .’f§téf it ‘

attracts tha sentence of fife émprigenmekgt 1;§I_’_,n§dér

the Enziian Pena! case; He therefc’§’Taa5″‘;~;;ip0s5e’3 thaa_g1§t§An’t.§r;VgVVcf the * L’

gait
5, Considering that (a)a::agesfiz:;,»: gk;yp§ar_te be wail with
the petitignewg mind g;sa.ruran§:§’ij’9;v» fiig !’éIMHAN$; {b}

invaszégatéan Es ;’:.{§:;., chaéfge ifieet Es flied; (2)

petiiziengr apipéérs’V$§:¢gf..!§:§5¥g4″fi:f§a;:;.i;:§’u%zé£;:¥h”a’£tr!v§a! issue an the spur
9? the rnome1§ét;”(. d}’ gfave apprehensien that has
release wegglgi figs V_a:’:;:4§ the injured, I grant the baii

sngbjegt t<::L_j1§i1e,_f§:3é§s3}~in§"::3n«d'£'tiens:

(i) 5323!! exegute a bend far a sum sf
(Rzmeas fifty theugand only) with twcs
AA surétiés fer the like sum t9 the satisfastéen ef the

‘Vgflisdizzziearzal Cami;

….–<§The pezitianer shai! mt tamper with the gresecutien

witnegsegg and

943%.

(ii!) The ggetitioner shak be regular in attendéijé

Ceurt.

6. Bail is granted cond§:ic»naI§;a’._’_

. . ‘ .