‘I-“‘”””|”-“9 “ll\-F’|’ ‘-‘w-IN-|’l\’ ‘NJ’! i\I’1l\|’I.P\3P’\l\.l”‘\ Tl!’-7|’! Kn’-aJ§Jf” NJ!’ §\!P”¥”a¥V!”§Ifil’\I’9 “”II\§7r1 Mu’
IN arm mm coma’ er nnmmmcn AT
mm: ms mm 30″‘ um’ or 1\vovmz:.s., %j–:zVo.?3j§ T T
BEFORE
rm Hmmm mnwsncs mum: f;
cnfi 1=R1’I’r1o3:””2z§i3A’.55a6;’%2t§t3§-I
s24’r.3:-Anu:A
am: 13.12. snnzzvas % %
AGED ABOUT 34 _
130.430, aw:3~ca_._oss; ” ..; ” .
mtaxammaaua,
BANG:HIaO_fi.Es-.568_01i}:::;. Pmzwxmmn
my 8:1 :% 6 PFt3E?I%j?-3313152; LAW 3
gamma:
ax “‘JI’}IA’i’A E££;1s’.£’fi3 ‘_i.~PoLIcE s’rn:r1:<:nr,
msmmmm
s::z_g'1L 3 nammxmm, may )
CR1"? F'II.ED 9:73.439 CR.P..C'.' BY 13%
* 3'03. 33% PETITICXER PRAYJEIG 'I'!-{RT THIS
'"=I%'BInE COVRT HAY BE 1'1'aEfi8£D T0 ENIARG-E HER 01¢
IN $.C..N0.34/G9 ON arm: EILE OF T.E'IE II
ABBLSJ, BMWIDRE RURAL DISTRICT, BAN'GA.I.GRE.
W"
L)!’ I’\I”\|$I’If”\EI”\l\I”\ l”I!\J’Tl \.«\
vu-nu-u\.r-n nuan \..\JU!(‘ K)!’ KHKIVHIHKP l”I!\..7i”‘! LUUKI (JP KAKEVHIMRH WKUH V:-.-5-JUFSI
game were mount.
-2:-us as-rxrxmz commas ma won. owns”
my, mm cemvr mm new museum: ~
The petitioner hm’b«f§sz;gh£.” éf
bail in eorsnaatian trijth s_..–€;1§o’;’3_§f2’€509v..paixding
on the file af S.-3.:
nangamza RuJ;a1:’231st:£;i:c’tH;. .
2. zzea:cs _ games. fax: the
I!I’st:it:i::§Vj:.”a¥ véfivernment Plunder.
3. The the petitioner is
“‘–m,::_.g_gagad supaxi killer who is
cause death ef the deceased.
Vgiivoaocuticn, this pctitionar had
‘ ‘$11ic;ii.9; with the deceansd and the
received lakha at mxpaoa tram the
and still he was peatcrinq hat to
\%<'
nu-uuIr\%rQI\l'l rmm-I uuuul ur KAKNAFAKA HIGH COURT OF KARNATAKA HIGH C
4. Learned counsel appaa.-sing
patitionar: taking through the dat¢.V__§£…VV&ifef;tgé*
submitted that change smut A1; @ 1;§s:g
days as such the petit;;!.c§nnr”‘–~j_.:§– ent§.~t3;§<i' V.
grant or statutory bail
at cx.p.c. and been
canaidex.-ed by the is being
natic-ad is 3-5-2009,
em1u1n: %%g—“$52099 and charge
sheet 135 ta him,
report gjagtiiii’ made within 90 days.
s1naa_%:ne%%%”e1:;azgm A”ah§ot is filed. beyond an
a.t:he I> §f:’itiona: is antitlcci for
and alert: than is no material
to invnlvemunt cf thin patiticmexr in
. . ‘ ~ alleged conspiracy.
calculatian, it is soon that the
about is filed beyond so daya.
fixaratare, withmzt diamxasing much an the
………….\,.. rtuan Luuic: 0,. Kp.RNAT’AKP won cum: 0:: KARNATAKA men count or KARNATAKA men an
naarits at the case, aim: the petitioz}§92*;.’_é’;£§_:’ .g ‘
raw. and as R matter of comu1norg..,1§&.i1:§.::: §.:_ha ‘
pctitianax he grantad hail;
allowed and the patitione; be ‘*.t:§3,aaae::i%- V.
on her executing a porsoii&3,: “h¢ndV”*.Vh of
R.a.50,G90/– and a said gum to
the satiafactifan court: in
csanncetion 1.-micro
the II Bangalore,
suhjactf :
(1) ‘A shall make
Jgeraalf ._ _V_ «1a éra.£’.1a1:Ie befora the
‘*.rE2vr;$’estv;£gat:ii1§”””Agency as and when
A TAx.qmeag ‘ma
shall not tamer the
,;2.g>:<;g§:§<:utioxz witneaatea.
361/-9
' Iudgg
mpkf-*