High Court Karnataka High Court

Mr Tejeshwar Singh Dhunna vs The State Of Karnataka By … on 13 June, 2008

Karnataka High Court
Mr Tejeshwar Singh Dhunna vs The State Of Karnataka By … on 13 June, 2008
Author: Huluvadi G.Ramesh
M' _ (Byiébu  Adv.)

   

IN "rpm men COURT OF KARNATAKA AT BANGALORE
Dated this the 13*' day of Jane, 2008 
Before ' V' __
ms HON'BLE MR JIISHCE IIULUVADI C;   
Crimind Passion 252é''z''2m''--«. .; %    7 AA

1.

3.4: Tejeshwar Singh Dfiuqna, 3.5 * %
S/oKama3jit Sing}: _

2. MrKama1jitSingh,61yr5′-v.h “V ‘
Sieiate Tej_Siz:g_h’_~. V _

3. Mrs Ba!_§ii”I§’;%;u:,;:6’i”I§,¢g’g
w/9 Ka1r;::glji{.S;?’g;gh J

4- Ba§himTKam’»A%%34
Wlealata Tej S’n’:giz._ ‘ _ ~

5. 2.4rB2:;s;,a:;dc~:,si::g,1{; %
S./0, KmnaIjit_Si1:gh’ ‘

. — rm: 33sx1’s;’mm Road
V ‘ » ., V smge,.nphaee, BEML Layout
_ “Raia.*aje§hV’aa1i~iNagm*
098 Petitioners

Rajmjeshwaai Ngar Police Station
Bangalore

each sf them executing a personal bond far Rs.50,000f- and a
said sum, sumac’ no the foliawing condtt1′ ‘ans: »V } .

o Petitkmers shall co-operate with the invjsstifgation. _: ” ] V’

o The}? aim} not t% with flue wimcssefl j A 1

1» They shall mew for regxlar of V

their arrest and V _