High Court Karnataka High Court

Munikrishna @ Krishnaiah vs State Of Karnataka on 20 July, 2009

Karnataka High Court
Munikrishna @ Krishnaiah vs State Of Karnataka on 20 July, 2009
Author: Subhash B.Adi
§
E
§
.§
é
§
§
3

var":

wasww Mvwaw wvi_AnMmNMs.m§%.i»% Miww QTQMEKH"

H: 'mm man cwm' or KARNATAIQK AT 

mmzz THIS 11-13 mm my or  f    _  

5EF0Ww 

'mm HOIPBLE mR..ms'm:3    %

 

5!

ommmacmppa, . k «
A€3ED29YEAm,V   

R[ATHO.140,. %     
Nswsmmmmzwg,       

  "   mrrrrczmzx
{BY 33831221233; 

   
   RE8PONDEN'l'

(BY  Heep;

'kbifik

A «    crmmz Petificn in filed under Secfinn 439 of
'  ____"Cr.;P.C praykzg tmt tlfi I-I<m'b1e Court may be pleasfi in
T  the petifion and grant bail in Crime R'<:s.73/M09 cf

Pafiwfimfiomwfihinrgimudfirtbs

 V ' mamas pumamme umta sacrsm 30?, 505(3) and 341

read with Secfisn 34 of WC.

 



 

'Fifi Criminal Petition aonnm an for 
the Court made the followimr  .  ._ 5 :__ 

Tm mimnw is e-calm'     
mpeot of Crime No.73[2OCQ ";~éeg -aw '.   §.2;%2oo9%% sax?

amm puniaruma  .397, & and 341
me. with seomn 3+  L       

2. The   He has alleged that
the  the wrly nwm?m on
9.2.2069

he was gcim xmr BDA

he ma 3 daspum with accused
fior a piece of mm and as result may
with a 1M: on the eomlaafi. ‘me matter is

mum’ tigatim am the mmm-‘ ‘ is mama in

1 2909. gg Er

_ – -uwwn — w¢Iu’4wf’¢Io WWW

aw wm; m.mnuwmmmaw~u maww @.,mw¢”z ELM” KARMAYAKA Hififi C*®1.fiR”E’ OF §(&RNn’Wfi.¥€& Hififi-E QUURT (3? E€ARNfi%”EfiK& }”%§€.’~E¥~’§ Cfiififlfl

3. Comiderm the above circmmtancea, I dé’

any jusntn um to mhrga the
Howawr, aflner that: change ahaot: ié-sf j n

lihm-ty ta 2% In’; applicatipn fi;i= A
Aemrdmx. the

sd/..

i ? H¥ J% Iudge