mmmuun namm L.€.M.4l'Kj-!g;{;JI/" K!é%.§%%'~Md"§"£3e.é{fl% §"%3@§r'% COURT OF §{&RNAT&§{A HEGH COURT 0% i€ARNATfiX§(fi MEG-%-§ CQURY OF §<fi%R¥;%%&'g§£WH£@H COM
V2} - Zahéér fihmed
IN THE HIGH coum" OF KAHNAHEAKEA E '
cmcuxr BENCH {T E%ux{.3'A§eAH%E E 'A
DATE!) THIS THE 1a'€$Vi*f'*--.._?§.)A\V/2 oc'ro3E;2,E2r3osA
B.E'F';'3§E"-»HH_.
THE §-%ON'8LE MR.JL;sT:CE EKAGH-AiNAA.'$H_ANTANAGOU{)AR
c:":if££;xIN}a:, EN<:xé3'7w/2008
BETWEEN: ' V' 4' " '
1.
Mé.MQiiSfiL”,_’.V:: j-I
S] 0.2’~’\[§€iu1_
Agctd 2(3!_y€;ars’ _ V ”
GCC: Tailurg’ ‘ _ _
R/0.Basava1§aiyan -_
Bidar Dist. -585
_ __
‘ E___AVg§:dV 3 j,-j(::a{‘s”–._ _’,
Qc’c:.,Bu’s:inf_ess’j:= V’
R] Q. Basavakgalyan
Biczar D’ist.’-‘S85 32’? .. PETITIGNERS
‘ ” H ” S1i”AmE’e¢’t: Kumar fjeshpande, Ac1v.,)
V ‘ “‘T}Jx*ough the Bidar Rura}
WWW «,_~..,r namavwiflmm WIWH uczmm ow %(ARNAE’AKA HIGH come”; my KARNATAKA HIGR com? W mxmmfimmfiéw
GM {ZGR
..g-1-
operate: during the course of irzvestigatiofif’ ‘
indulga in simflar offence whilg on bzaii.’ ” — 1:1 £;”~;ew_ cftheé
same, this Court declines to’».1*ei::as§3 1Z’i3..(3″~p’€fifi€t5f!Ci:S 011
bail
Petition is ac:z;§o:j_c1i_13.gV§§}_@I€$’:1iia§ed.