High Court Karnataka High Court

Mr Preetam Daniel vs The State Of Karnataka on 4 June, 2009

Karnataka High Court
Mr Preetam Daniel vs The State Of Karnataka on 4 June, 2009
Author: Subhash B.Adi
in Tim HIGH coum' OF KARNATAKA AT 
DATED THIS THE 4m DAY cm JUNE  i; %
% BEFORE    

THE HON'BLE m. JUs'n:::E   AA  
CRIMINAL PETITION No.14 OF «  k  %

 '

I~tR.P9.EE'i'AM DANIEL 

5/9 .3 mural.  _  

AGED A896? 39 mans    
REGIONAL smscron .E.'..l¥I_f3 'I&L5x'C€)RP€)RATIN
I-mvzru; ms VRa:;3:.oxA_;_L on*zc$"Ar.._ ' 

502, 333 E'£;00f:,¢' ie.'.€.'.vs..J

IE

1.

N THE ‘9=”i’.!:’E’£’§. t.’?lE°’ ”v!tAR’NATAE’.%

; +i=z-zawr;I;..tz$:~rs omrrcs or ms: mmxsszoxsn
” as .?0bZCE;”‘~§3£FA!€TRY was
aamamaa

?Tfi§i:3::{;’§§’I:iiI8l’£§(1’i’0££
X Asxeigmsaa aonrcs
magmas . . . mzssonnsms

” -.fmr:snI A.v.nArmrmIsHrm, H.C.G.P.)

v ‘p_=.,-trim came FILED :1/’s.43s ca..9.<: sanvrua 're

-.m1.ma:;a TI-IE emrwzcma on 33:}. IN was avwr or

‘ “=I'{I3__?ARRE3’£’ BY RE3?ONDEN’l’ POLICE U903? A ¢OBfPlaAI1’I’I’
~.,rI”:’.s:n 33* THE K/’E. aoeamu mt-rsaanzsss on’ THE rec.

. M Wu ».. ..¢ via.» WW’! nnmunannm raw:-I LUUEW £3!” §(ARNA?AKA Hifizfi CQURV OF KARNATAKA. HEGH COUR1′ 0% mmsmmm ¥~fi§G§’i E

THIS PETITIQI Gf.’.’tHING ma FOR ORDERS THIS
DAY, THE ODURT 195.93 TIE FOLIENS:

This is a 435 petition directly filed
Court on the apprehension that

2. Learned mlzzxai-fiat o
on the dooioioo or the m Am
1930 m 1632 and om
ofthe in 1992 (3)
ALT 21 of FIR oo fi1’u:§
ofa gfifioe-mqubibe fior mag :11
‘a_i ” bail, when there ‘3 an

reasomblo the petitioner would be

\V 1: 5. fur-that oohmiuod that the

that one Mls.Gopalan
Emt’1w’l°’ . % o’ 3 oomplaim in the Aahoknasir
oooooooo

muroumsn wwo. W mmmmm nlmw Wow W mommm mm mam’ M MRNATAM HEGM mum M mmmam mm Q

3; Learned HCGP submit: that there is no

Ashoknagar Police Smfion. He further submit: that

u my msmx-was in

giifig