High Court Karnataka High Court

Rudresh S/O. Hanumanthaiah vs State Of Karnataka By … on 1 June, 2009

Karnataka High Court
Rudresh S/O. Hanumanthaiah vs State Of Karnataka By … on 1 June, 2009
Author: Subhash B.Adi


IR TEE §”flGE fi€IJi.fR’I” $1? K!iRHATAE.& AT

QATEE THIS THE 13? SAY QB’ JUFIE 20%:-=3»

BEFQRE

THE HQNBLE gem. x L
c:m..gmL PETITIQH mi 7’55 gfigsog %

BETW.6’$\f:

Rudrmh,
$30. __

Agadabcmt 23 ym, -. V :

Ea.-4, Mohan Kama: Hagazfgé ”

Vara}aksknni:G3.«rdan,=:_ . %%%% H
Banmresafiéé} e*;§j2:. – _« jj_ A Pmrrmmza

‘MW WW. W .WwWWm Hiww uumxi W mmmxmm wmw fiZZ€”l%Wé”E” We mwemmm Mm»: mm

{By 3:51,V:s;:§§*a:-:§;:.§{%.ek;j%%%& (}§Lfig adharapm.C.€, gdm)

$89:

…–.u-.-u…

_ Stats V _
B93; Ywhwanfiapura Péfiw. Rwmfinmfi

TV swish Rflirji, race?)

‘fE1IS’*V C§afi飧AL ?E”I”I’I’IiZ§I*€ 93.32 233.439 CR.P.€.’.’.

~~.-j’jV»-v’44_I?_”RA’ft”I1!’§Gv’~f’f£__”‘;;3 ENLARGE mg mmzaxma 6):: BALL 3»:
:._*;g.1~;:;3.{%%A 232,579? ma” samawxnmmg Pam-cg 3TA’I’I£.’Z3H,
‘§:H::m%’%;s mrmms mt 3.5.219, vsazzms as THE m3

= >03 333? max mum Bamamaa ammmmn ma
03m:-ma mmmaam UNDER szamarz am gxw

%%34 3? me.

THIS PETTIZGN CGLERIG GR FGR GEEERE ‘EH13
DECS’, THE CGUWT £393 THE mmmwma;

3no<'¢aMwexVe wmawwm w<w¢ar~wzwI§ "rams e\m-.*'*'Mm.45'a:<t~'*%A$n9'**'te:B€*3.&""© Haevwws mwwmm

IN?

GREEK

‘ifashwanflipur Police} Bangabm hag

case in Crime fI.332Z2fl0? can
afiérw yuniahahla 1:.nfier

Saetzizzn 34 $1’ @421,

2. Complainant i;13.a t N<:,1-

Marga aaasalzltfi      ansi
amuami  amaultad
{Em   mad amused

Rafi ava:§ca3ac¥. an his lagag
wan zfiatwfi. for tha

afirmm :p%:1f;?m¥:3fih§c ‘ mm 30? m, mm man:

is the and the nfifenae is

Lifidg sacm; we aim.

35 mama} far are ywtitiazlv;-as suhnzéts

K:3.3.-BeIan3:¥ had the mative arid Em keen
V A an bail and amaw Hasfi, 5, 6 3153 ‘i’ am alas)
ed 911 hail, yetitfisnsr has mm in am j1.1di::i.a.1

V’ cuabody sincm fipril 20(‘}’? i.:::., fear mars than two ye;-$.23.

He aubmim that the mmsfairxant has mt supported tha

. .5
,«.§,:x3c'”

/~’

——– ” ,
‘. ”

V.»

W W mwmmm mm MWWK! W mmmmm Wm Wm?’ M: mmmmm WW errmm

ms: of the praswufilan. It $3 fizrthw submifiefi firm: {ha
aharcgesheetrés ffiedmxd thau%1fim .

4. Camidaim the Eength of Fm in the V I.
eusmay ma else mrzsiderirg that am
przageaa, I find it rmmabie tn

pefitinmr. Hema, the: petitinmr ahali

‘bail subject tn the fieilnwing wndifixéim;-‘«.V_ ; ” >

3) ‘Pin paiitskc.-neg’ aim-.11 axe}?-ut§§j:’a.

fior a sum nf  
su:r*efias' far     {if
the Faat   

$3 Ha shali égicapear. : . V ‘ na}; pnfiam
azmm in an Sunday
” _ gm;

‘ ahafiii mt tmper the pmaecnfizm

mmiga; Fefifim: is atxesmt. ma Fast Track court

ta expeciims: thz trial.

Sd/-

Iudge

‘JGR