Karnataka High Court
Paramesha S/O Lakshmaiah vs State Of Karnataka on 7 February, 2011
IN "YPIIS I-HGH COURT OF KARN1"{['AKA AT I;3z'«\i\7GAI.;O_RPZ
BEFORE
E
§
CRL.P.N0.356C_/Agmg f: "
BBTHNEICN: V '
.PARAMES}~IA,
s/0 LAKSI»-IMAIAH,
AGED ABOUT 23 Y1«:A_R":'::. , ~
R/O BET'1'ADAALURU,"}3E:L{;32fmLUi<_. .
HASSAN DISTRICT. " V
" V PETITIONER
(By Sri c£§JE9;?I;;Ai$i..£3, TL
AND;
STA'I'}FE _ 01? KARNA*I:AKA, ' ._ ,-
BY HAsc:~.ANfrowN"~ P0_L1CE S'.['A'1'ION,
1~IAssAN.*-., - 2
x ~ ~ RESPONDENT
‘ zféy éri7″1f> :\2mAwAz, ADDL. spp.)
‘ ‘fI¥-111:3; FIL-ED U/5.438 Cr.P.C PRAYING TO
§ ENi;ARG :s=’1*H£: P£§”l’ITIONER ON BAIL IN THE EVENT OF
ms }§f%Rl*3S1′ IN s.c,No.:74/201.0 {CR.NO.2.s.,) BEFORE THE ADm’.. 3.3, HASSAN,
Fjxftliictji IS 1-2_EGI3., FOR ‘I’I€~-IE OFFENCE P/U/S 366m} 01?
% V .. rm: EPC.
Dated: This the W1 day of February 201?”
THE HONBLE MRJUSTICE v.JAGA:x::$iz;fr1~:;;é;v _: ”