High Court Karnataka High Court

Shivakumar.V.N vs The State Of Karnataka on 30 September, 2009

Karnataka High Court
Shivakumar.V.N vs The State Of Karnataka on 30 September, 2009
Author: Arali Nagaraj


9E}fi$fi”*hrM’%fl %ou¢”$u6″\’m39£5’9i.¥£

flflifi
Ema petition undear Secticn 438 Cr.P.C. is by

accrued K052 in Crime Ha.86]2fi09 af

Station, Kcaratagere Taluk, _
Pmuacutzkan has apwsed t1ze i

argumezrba of both the aideg.

2. mm in warm 31′ by
mason ef ill will Gawda
aw the hmathw of the

amused No.1 and ‘.2 got

A ‘A the charge sheet aould not b»: med
% tnry puma’ of 90 daygacmmd fl::s.3
be yanted hail ufS.16’7i2) Cr.eP£.. These

and 4. The ease mmt the %m1: pefifloneer
caecummoay as only am hejcined assumed 2%.: in

gewgtlm iedmu.11:9am*edI)3rmzaedHos.3 and 4.
,…._{“”*”\,r-

11

W

he shall tux-man to me aam’aoaong£ t:;e

Police mm arrwwg him the H
by human cmm” f

pans bwk smwirg
address; ”

ha shall not
w1th’ the _ rm-“emu he

Sd/~
JUDGE