High Court Karnataka High Court

Prakash vs The State Of Karnataka on 2 June, 2009

Karnataka High Court
Prakash vs The State Of Karnataka on 2 June, 2009
Author: Subhash B.Adi


–….. …,.,.V._,. …. ..r…..n.n…–. nu… . \.\rvI\I vi” nnnnnannn ruun \..uuIu U!” IKAKNAIAKA fl£GH COURT OF !(ARNA1’A|(A H16″ col.

ZN $33 HIGH CQUET G? KARR£TAK£ AT aANGAhaK
aawas THIS THE Q2″ 3%? GE Jflfifi 2338
Efififififl
rug H®$’ELE MR. susvxcs suznxsn 5. a§if f
cazmrwan FEITIQK no. 21Esz2§d§ 7EJ *’

&£?¥EER

Prakaah

Sim Szinivasaiah,

aged abaut 33 years,

fiilk Vendsr, «_ , p , ; 3
Eangarpat Team. ‘a_ _ .;,_§ETIflZGNEa

{BY sax. Y;é;zsa§£3fi:vg §EQ§Y, 55%.}

%§§

The State cf KE$fi§taKa,g~7
Represanteg by fi§§j” _’_ ,;..

5ub–Inspacfiar,a§’Ea1i£§,A”~_
aangaxpet ?e1iaé_Sta§icfi,*_
aangar§at”?aluk,”E” *,”- ”

K$lar §is:ri¢:;H_*, z_*._– I … RES?@§SEMT

” {av 33:; sgfizéx R. azagz, RG58}

THIS ¥IE,i;t;.E’i I3′ {§r’3..4-39 Cfi¢?.€3 FREYIEEQ T9

s.RE&EA£E THE PETTTIQEER ax BAIL IN c.c. a$.;3a4;23a?

%zxnE§$ aw $33 FELE 0? J.M.E.fl., BRSARPET, KQLRR

‘En:s?R;c?;,9§§.rHa ALLasn azsaxcas EUNESHRELE His.

.2§3, 14g; 14:, 149, 153-5, 353 a 436 $5 :.?.c. AflD
age. Emfi a§,%xE kRHATfiK& ER$VE%?I@H fif 3§s%Uaaxw:E5
ENE gags QF ERGPERTV AG?, 1§31.

‘Z’}’§ZES 1.§’3REMI?«¥RL ?E”§’X”§’I=3.?§’é’ ififitéififi 5293*? E33 €}RI3ER.S

H f 7?fii§,§5Y,*?HE aaua? wags TEE 5@LLwI§s:-

Q R Q S R

:=__u:0f§ica sbjaatians évsr~rul&d.

“”?’«.,” “”‘”””””‘””‘” “””” ‘-“-“‘-“” VI -Vnmvnlnnn -‘nun uuulu Ur RAKNAIAKA HIGH COURT OF KARNATAKA FHGH COL

$ther acausefi, the tiial saéefi in acquittal; I find
that tbs yatitianar cemifi he §fii$r§éfi an $211 an some
:¢nditimns* The patitiaa is allmwad. The yatitianer
is dixectafi tv be enlarged am baii subjs¢: }fi¢ the

fallmwing conéitiess:

i} Tfia petitimnarw»,sha1i “*éxécq§e7_Va.’

pergmnal bsna §ar1é~$n$M§fj%§;§$,§3§£~
wit% fine ‘3gr§ty’2f§%”.;i&§;i$uB;~fia tfié
3atisfiactia$:fa§– §ha ‘S§%si§as sudgey
FaatV?f%¢kifi9§£§#?f;*3alar.

ii) %fr;21:*e the
§£fi§;i5l:§§§ig#E§ fgfitfiguim making gay

,

sa/-‘-‘»

Judge