High Court Karnataka High Court

Mahadev @ Madesh vs State By Pandavapura Police on 15 December, 2009

Karnataka High Court
Mahadev @ Madesh vs State By Pandavapura Police on 15 December, 2009
Author: Huluvadi G.Ramesh


,,v’.,M. ‘RUVII .,m…….mm mm WW. W mmmnm men com! or KARNATAKA man COURT W ammmnm HIGH 4

IN mm mm cotmtt as mmzaram AT amaénqafi ‘ ‘

DATED mm mm 15″‘ my orVV’i>i£cEm–:31s3.,-;%

Bsmgs A T %
1’33 H01′? 13:92: mw..JUsT1c$
c1mn:z~:AL PE1’IT;caz¢;1:;:%L§%%%s;¥&2:%{:o§>A9′”
BE’I’9lE£’.N: VA % ” V

SRI.HAHAI)’u’:V AL1″A$’_’.HA£DESI-I,..’
8/0. LATE u é
AGED 28 p
R/O

HANDYA I;§IS’I_’I!ICT. ~.__ “« ”

. . . PETITIONER

(By sRI.%sa.in1-1′.u;K«t:”§.:c,%%:”a,”‘:é%.n. IESHAVA l€UR’.Ii-I2′

– * -,;:.mv’s. )

‘A ‘ ….. .. V

smaiaf
9Gi£.ICE,. RE?.._B1fifSTAT£

,V.w3LI¢”’21r.Qsm;:13*roR. .. . msmnnmvw

Sri; t.’3. nanamzszma, HGGP)

FILED ‘U’/5.439 ca.9.c BY THE
ran ma PETITIORER warms man: ms
cotmrr my BE ymasmn To mmasm ‘rim
émzzwroma. on BAIL m canm 21045412009 or

EANDAVRPUR POLICE STATIOJH, HOW FEIVDIHB ON TIE

\}\»/

..–..n.u-. 5 man uuun! ur IVMKNAIAKA HIGH COURT OF KARNATAKA HEGfl CGURT OF KARNATAKA H3691 1

mm at am cxvzcx. JUDGE {JIl.I.WN),
33: c.c.No. 610/zeos, ma TIE ozsmcg 9311.63 ‘I-3715 ‘

0? IPC.

nus pmxwxox comNG–V.V§2: 1=*c$R»
mast, rm comm mm mm %

o R

The pe_t:5,j*:j.c¥:fi:a;’r’~ .V.._a9ué3ht grant of
bail in ” No.4a4i2oo9 or
Pandnvamzra’ ,T»”:”:’ri€’a;t’.icz:’t1, now pending in

c.c.Na.s1¢’n_ o~o9 of tha Civil Judge

._v{Jr.Dn_£g:_)’V; for tha: alleged offenca

section 376 of ms.

“Ens learnad caounael for the

and the learned Gavaxmaaant Elaaadar.

VT taomaisaion of maps, 3. case has

hlaxeen registered against: the petitioner.

fiwi

Pfil 39″” (\I! Iffillllllllnun nun’… –_.- .–._ —

W -_ ..,…,….., ………. VI’ mmmnm HIGH COURT or KARNATAKA men COURT or KARNAIAKA HIGH 1

4. According ta the learned Counsaal ” ”
petitienexr, the victim is at ad-2E it

months only and the petitgioiiaic *

falaaly iwlicatad in offen¢6AT:.’.=a{i’; Wof
misunderstanding . ia: ‘ ém._.hu:i t’t¢q_, fhat
that alleged overt _.-::§[&.i.g’L,’»».§é?ithin the

offence as a.l}l#e’g:.f§ v’_:i.

5- Hfivf-M9″ facts and
cixcumatgéaxxéaés’ that: petitioner has
re].-eas:edv ;f’t§;r’: by this concerned
suitable conditions.

Accéfidizgiy, “~§¢1jiti¢:x is allowed.

azavnw 4m,m~…w…….¢ .. …