High Court Karnataka High Court

Raghavendra @ Raghu vs The State Of Karnataka on 6 March, 2009

Karnataka High Court
Raghavendra @ Raghu vs The State Of Karnataka on 6 March, 2009
Author: Dr.K.Bhakthavatsala
" *W '-"""-" ' '"-" ' '--vv-' VI -\n-"vr-Innn -'Ir-In \.-vvlu ur RHNNHIHKA HIGH COURT OF KARNATAKA HIGH COURT

av rim man scum 0.2? Ksmmmxa AT sAHea§Lc: Ri§;VL'%j' =7 '   4' ~
BATE!) "mm "rm am my C29 h£§.RC'_:§fi§G§i¥'9     

BEFQRE 

THE HONBLE nmUs'r1:*g£:%L:;.B33A£?rmv;§*14aa«i#%j'z.%A 

Crfinixml pezgtian §§§3V&31La£%2m¢a% 

Betwm

Raghavemira  Q.R%h1j;"" _ _   
S/9     "  
Agedabout Q3  "    »
Ho-.92, I"M3i2'i.'1 :'. L   A

V'§;'aya1;a.gar   

[By Sri B.?;.B:$iEe:pgx-=1;:g§.§+.i~6ca§é£$)

      ..... 

‘ri1e=%s:;£;te

I 0:?

–= 001 .. Rmpamlcnt

B_:Bé.Ia1a’7s}um, H!.’3GPj

crinainal pefitinra is fi% Ufa 439 Cr.P.C. by
fbr tin petiticmem that this

Hs:n’b1e Caurt may be pleased ta mmrge the patitionm-9

“an bail in GR¢N::a.11f§;’200’7 aosf Giznandra Laymr: Fbfiss
Stafisonanzi ates

-vu-H vr «Mn-VHIHM ruun Iuuum M.-uy KI-\KNl-URIUI mu!-I Luuxl 01- KARNAIAKA I-NGH COURT OF KARNATAKA HIGH COURT OF 1(ARNATA|(;s man gogg-

This petitao’ n manning cm far erdms 4_

Court made the falbwingz _. .. ,\ __ _ ‘V _

Q£§mg,?%=

1n the light cf

Comma} for the pctiiii fiiazfiztisaed as

A %sa/-3
%M %: ‘Iudge