High Court Karnataka High Court

Rakesha @ Rakasingh, vs The State Of Karnataka on 15 December, 2009

Karnataka High Court
Rakesha @ Rakasingh, vs The State Of Karnataka on 15 December, 2009
Author: Huluvadi G.Ramesh
m..»..nw-. a mm-u uvwrst ur RHKNMIAKR HIGH COURT OF KAR¥'éfi.TAKA HiGH COURT 0? KARNATAKA HIGH C

IN mm HIGH COURT an rmanmrarca. AT 

narrsn 1315 nm 15'' nan: or nscmmzn, '_g'o¢9;; [ 

BEFORE

THE Hownnn mi.-JUSTICE firs'

c3.mmAL pnrxwxcxj’ N.c.a4L’2’§i2oo5 7 1.

BETWEEN:

Rams}! e mmsmw,

s/o. asaoxnsmm, .

Assn Asovr 22 mans,
re/o. No.33, 2′?”.«cRQSS;;
xaunsmcnmanni, _ _ 4_ ._
PA’I”rE<iARAPAi;YEA_;..V'%'§Z3s2AY1ENA:E+;iA_R,
smsamnn-40., . .% psrxrroma

(By ADVS ;

AND :

‘ . . . . . .. ‘

‘E-¥j HOUSE GF§’ICE1?.,
K.’E’. STATION,

cz§:g..T* .. . axsmnnmw
_ ‘gay 93:: 3.} , HCG1?)
. ~ “e:1=.5£;.p mg» u;’s.439 cn..9.c 1!? mm

me. me yzrxrxcmm mmynn rm: THIS
coma’ my 33 2mm» so me% aim

\%.'””

Mmm Wffiltfifi W514? mfimsrzsmn 3:; a.

pmrrroum cm BAIL IN calm NO. szaizoos

31.2. Aawaxnn 9.9., n

orrmczs P/U/S 36601) or IPC.

THIS PETITION COIEIHG on

DAY, ’11-m mum’ mm TI-E
0RDER3%

The petitienez: has’ V of
baii in of
K.P.Agraha.::a fer the
alleged :bff¢n:§§a_v r Saation.

3:56:31 of A

2.,’ Hag;-d ~ caunml for the

learned Governmt Plunder.

A beam ragiatared against the

fltleging kidnapping of tha victim

u mgr:-nan» ws lWsl’u!\l!#’P’lIl’Ifl\l’Q Inunl wvuni V!’ nflfilifllflflfl fifitfift MWUKI ‘J?’ RRKNKIARH KKK?” CWJUKI Q?” KIKKNANIAKA C

‘Eho daughter of the cmlainant. The

nus’-but

is aged about 1′? or 18 yaam.

.u uI-w¢vuaUnI|$Iu”IHI(o'”’19aIII”n 1

W”

5..V,.,f…{.,.¢ W! .,……..-…..M ruvn wwurzu ur aulu-{NA!’AI<.A 3-mm coum or: KARNATAKA Has:-1 czwm W mmmrnm HIGH er:

4. According to the learned Counsel for
petitioner, the petitioner is inz1ocent__:’_:6’f fi?1i§.

alleged offence and he has bae.:2~-»..4.:ifIai§i:a1..y ”

itwlicated in this case.

5. It is seen that 1 the
petitioner are frian%1§:._ ‘A
the partition; 1; ha
released a. personal
bond for 5. a surety for
the aaaafaction of the
c:onccJ:naci ta tollm-sing
aonditiggcna’: h’ .’
yzvailabla to the

Agency as and what:

_ V (11) .3 shall mt mg with
pmewum w.:(/Iznsmas; and

‘RV

.lM’*’~fl..1 fl”vfl\iIllMD 4-an annulus»–;.. ..-.. …….. .. .

_ A.%.._.V’.’..,…. …… …….,m…….. nnwn »……,…m W mmmmm mam came’! or KARNMAKA mm-g cmm M awmA1’AK.A men 4

(111) Kb anal: mark his
attendance berare the X.P.Agrahaxa
Ebdice, an avuxy 5und¢y betwaan

10.429 ms. and 5.00 p.n. t:.£1,.£…__.f:!2a¥’ W’ V

filing of the chargawaheet.