High Court Karnataka High Court

P Prasanna Kumar vs State Of Karnataka on 25 September, 2009

Karnataka High Court
P Prasanna Kumar vs State Of Karnataka on 25 September, 2009
Author: Arali Nagaraj


‘Kl ‘hf! .w..m.m.muwua vmwn LUUKI ur KAKNATAKA HEGH COURT 0? %(ARN$i’%f{AKA H§GH

IN THE HIGH COURT OF Khfiflfifhflh, BAGALORE

nxrm: was 1″!-E 25″ am or ssnmaxav

ESFGRE

ms 1-ronmun rm. J’U$?I£3I ‘

CRL-P na}47g¢£2a99* {f* v°’
as?wxxu 1 M

9. Prasanna Khan:

filo kuttaiah

Age: 39 yaaxs, »_
filo Ganangur village, _
sxirangapatna ?a1uk; –
Mandya District.

.. % 3- . % .;} 2zwz?zowsa
(fly 3r;.$ap&§tysfi §fu§b3m@th, 3vucate.3
mm _ _ . .

stati a£.xa:nataka by ita
Pub1i¢ ?:¢3ecutarg_’,’,
High Canrt ai_Karnataka
firirangapafina ?viicaV
Kandy . .'”~’ ‘
~ ” ‘ … nxseennzurr

%*_ “.j;§y3$gi;3. Rajasubramanya shat, 3.9.9:

3 grifiéfial Patitien filed under sec.438
cr}§;¢, ‘pzaying to enlarge the petition on

J’xhgi1’~in the avant at his arrest in Crima

“* vE§;33f2909 at srirangapatna Eelics stahian,
;¢r the atrcnce punishable udcr 3¢c.366£A},
% sea xiv 34 or zpc.

¥his Criminal Patiticn caming an In:
orders thia day, tha court wads the following:

gmjmwwwv