Karnataka High Court
Shivakumar V N vs The State Of Karnataka on 6 August, 2009
1 Cri.§'.340i2f{39
IN THE HEGH COURT 0? KARNATAKA AT
DATED "ms THE 06*" my OF Al.¥GUST,_ ;2~a:a;s. "
BEFORE
THE i~iC)N'BLE MR. msrzcgé si}.B'a.Ai:'-:8
::R2..P.re¢.3§o2/'2.z3'o§
....u...........--
SHEVAKUMAR v N
S/O NARASIMHAIAH _ . .
ago VADERAHALLI KASABAHQBLI
MA:§HL§(§iR3;._--T4§3;~L}K.4}W.t§fiKU_R DISTRICT.
PETITIONER
(By srg: H _s C'¥3iA.l$§DR.A¥f§'€)U.i.I & ASSTS )
...a-».x-_m..~..g '.
me $TA'ir--*E 0:: KARNATAKA
. BYTHE POLICE GP" KORATAGERE
X PGLICE STATION.
X RESPGNBENT
%%%-{ay.sri} 3 aamxmsama, HCGP)
THIS CRLJ5' FILES U/3.438 CR.P.C BY THE ADVGCATE
FOR THE PETITIGNER PRAYING THAT THIS HOWBLE CGURT
MAY 35 PLEASE!) TO ENLARGE THE PETR. DN BAIL IN THE
Cr}. P.34Gi2/G9
iv.)
EVENT OF HIS ARREST IN CRIME NO.86/20$?" §'C§F~~..
KORATAGE-RE 9.5., TUMKUR azsmzv, WHICH__;S"RIE-eZ§§'};-____'_
FGR THE OFFENCE P/U/S. 382 81 203. 0? IPC.
THIS PETITICW comma 0»: FOR oRDERsT*Hj:s'éAYA, %
THE couar MADE THE FGLLOWINGH "
ogosg _:'
Learned counsei for the pet§t_i.one?«3_é"ek$ 2.'-.:'jVt'¥:'s;:rav§gvai:\§ of
the petition.
2. The counsd for the
petitiereez" is pié7m§i .on Paition is disrrmed as
.....
Iudga
wvi.th, arawn’.3, V
‘ n T