IN THE HIGH C()UR'.i." OF KARNATAKA AT
BANGAL()RE
I')A'_l'I':',I) Tms THE 10"" DAY ()1? N()VE§V1l3E1I{_2_0_O9
BEF()RE
THE HON'BLE MR. JUSTICE HULUVADl_.'(i¥RAMfbfi'_4"
CRiEV’llNA.L PE’I’I’l’1ON §~id4:(s(;4 ‘OF: ‘2s}()9 ‘ Ak *
B:«:TwE:«::N: M
NANJU BA.RBENDING- NAN3L_T A
3/0 KRISHNAIAH AGED A_B()’UT_ 55″”‘{EARS'”~
R/O L.I.G. 186. LA_KSHMT}_NAA_T}s;§AN’AG}3\R
HEBBALA, MYSORE % ,,_,’PfIL1cE STATION
MYSORE *
REE B Y’ STA BL EC PROS EC UTC) R
% . T .H]rGH*Ti::0 URf1′ B UiI;’D1NG
A B)5xNG._ALQR”E.e_5fi()()(_)E RESPONDE;’\ET
. rgizy. 5;; TV /–\K.R.ISH’NA._ HCGP)
TH1TS° CRLP IS HLi%:Ii) U/5.439 CR.P.C BY THE
,A1*>v(.)C%ATE: F(j_)R THE PET_lT’I()NER PRAYING THAT
“WES H()N’B1.._i:ECi(l)LERT MAY BE PLEASEI) TO ENLARGE
PI-‘-ZTR. ON B:~\IL IN, C.’RI_M}€. N(.). £86/’2.0()5 OF
\ ./
‘xi/I
L.»
kiclnapped the deceased aiong with othc-tr zlccusc-3d. sand she. was
(ions to death and it w’u.x’ dcpicuzd as maid wxicient.
accused in kidnapping the decez’1s<é'd. ».A§:;c:.1Ciy_i'rwje:atigfiii§)"ri.'is
completed and charge sheet is'«fii'iE:<:l.
11fneL_i Counsel for the
4. It is the a1’gL11n€r}: L'(»;_”Vi11e.-.._1e;
petitione 1′ th 2:51″ k’is’T;11; i1′ act: 1133:} “ink/’e, n . g:.r.ia1ate.ci bai 1.
5. H(‘w”»*;’c,w’e1f3.<sinagéaii is suited that pet':ti11s Court f(_)r grant of bail aftczl’ six months. in
ivi’%’t11_e.”:j;3 is no progra-:$s in the case.
35%..
3. It is submitted that pe1’_i_Ei.0n_c_:1′ is;* dh’e= (7 f’ p1*i1_nAé~
Bkp
6. Acct.)a’LE%.ngEy. petition is cEisp0.<;ecE of.
Sd/-
JUDGE