High Court Karnataka High Court

N Ravi vs State By K R Nagara Police on 14 January, 2011

Karnataka High Court
N Ravi vs State By K R Nagara Police on 14 January, 2011
Author: V.Jagannathan


IN T} i ii 1″{I.GE:’1 COU RT OF K;”\P'{N’A’I”;*\E{z\ AT E3:\.NC}2\1,-Ol-2_H.-

[kHfid:1?fisthe14″1dgy0fJanuam;2O1}f fl V_

B EIFORE

THE HON’BE.£+1 MR..J’US’}’ECE v_LJ;\c;-;xJNs5s§,%§’:é1a1;§if;j\’ T’

CRL.P.N<3.6O59f.é01 €) ;

B l%1’1’\’V}I?,-1*ZE\I I

2. N RAW, _ ~
S/OLATE1 1\EAGARAJU,- ‘– 4.

AGED ABOUT 45 Y;+;ARs.. ‘_ j’

!’~’

I3U1.*1#As§m»;%§4$:*. ._
s/0 c_;1:;:.:3L;:;f1tiw. _A_

111) A–33i©.U’.r 52 YEARS.

BOTH ‘Aiiifi1?}/AT_y1’5?””i– wARD._:~
IV-3AsAv£+;:6I»-Ivzégizgx r3~L,.Ocr;, ‘K1-‘a NAGARA TOWN.
MYSOR}}2 v:)Is’i’*R1€:?§’. ” – — ‘

‘ . I3ETl’I’I’ONERS
{By Sri c,1_RisI~1 B. E;3R~ L:»\I.3’A.RE, ADV.)

A’N;:;; ~ _

.sT’A’I’m?3.V K_1’~1 NAGARA I?–*OI-1CI€.
‘ V£az1::Ié13\f’i’>L;1.31;ao1\:I)I:::N’:’
EE%3r’S.ri.V”I? av; NAWAZ, ADDL. SPF.)

_ THIS CRLP 1’+”I1,1.«:1) U/5.4.138 (:r.1:’>.(: I’3’RAY’iNG TO
“‘v.Ris:1;:«::As'{a ‘I”‘}-{E ‘f>EE’l’1TIONE1RS BAIL 1N ‘1’}~1I:3 IEVEZN1′ 01>
.. ,__.’i”I’–119:1I2 A}f~ZRECS”i’ 1N CR.N0.2.87/O8 BY ‘1’ma: K.R.NAGAR

118.. E\fIYSORE AND ()’I.’i”‘I}”£R POLICIES FOR T H E C}I”I.’*’]’53NCi-“*2
$5’/U/S .332. 506 R/W 34» OF’ ‘THE IPC.