Karnataka High Court
Prakash vs The State Of Karnataka on 22 June, 2009
IN mg men comer or KA.a1m'rA1m. A1' nmeamnn
DATED THIS THE 22nd DAY 01: JUNE, 2009
BEFORE
THE HON'BLE MR.JUS'}'ICE SUBHASH " T» AL
CRIMINAL PETITION NQ;:»:5$91g:)o9V." V'
BETWEEN:
PRAKASH V
s/0. GA'I"£'I NINGAPPA,
MALLIKARJUNA, AGED won'? 35 YEARS, _,
AGRICULTURIST, V ' '
R/O. CHOWLAHIRIYUR. '
KADUR TALSJK. _
_ PE"'I'I'I'1ONER
(B3; Sngé-G éwszéfim t§1im3Y.,é;D\n
THE S'FA'i'Evf)F*v!<;AR;NAT}%?;;I{
BY YAGAT:P0L1cE»sm'r-zen, ,
REPTD. Q?
HIGH COURTBUILDING', "
BANGALORE. - * V -
.. .. RESPONDENT
{B§”sz~L.sA11sH 122 GIRJI, HCGP)
_V » ; CRL.P_vF’1LE§=¥JfS.439 CR.P.C BY THE ADVOCATE FOR THE
PETITIQEIER-. :’i>1§Am~;c; THAT THIS Howmg COURT MAY BE
. PLEAS’E_D’ ‘m_ Efiigskes THE PETITIONER ow BAEL EN CRIME NO.
45/2oo9″”0§”‘Yp;C§AT1 POLICE STATION, WHICH IS REGESTEREE FOR
” g)§?FENc:.afs P/U/S 448, 376, 511, 596 R/W 34 CF 1136.
.’ Tais PETITION COMING on FOR ORDERS THIS BAY, THE
COLIR”£’ MADE THE FOLLOWING: