High Court Karnataka High Court

Shri D C Thammanna vs The State Of Karnataka on 2 February, 2009

Karnataka High Court
Shri D C Thammanna vs The State Of Karnataka on 2 February, 2009
Author: N.Ananda
IN THE HIGH cam»? 0?» KARNATAKA AT" BAN<:»;=~.L'g3:é__':i"V;~ " 

DATED THIS THE gm: ma' OF FEBRL§A§§TVv2Oj£§§' T L

BEFOREIJ A T_ T %  
THE i~§ON'BLE MR. gJ£_s$'r1c§£--. ' " 
CRIMINAL PETITION'V'3;iV§}». $26   k

1.

SHE-21 D cTHAMM’ANNA ‘- V V

SE8 LATE CHE-KKAM!s’R’i€3ij’N£}A«

AGEE ABQ.u’ia_5::.YE:m2s _
R/AT DQEé.BA;~:S1:m}{*ER’:; VELLAGE as’§>os’r~
CH1Ki{..é;EéAs1.N;s:<:3RE;~.;;;.;;2I@E,I '
MAD{3UgTA1.;)K ' ' ' A_

MANQYA ..FETITIONE2R

gag srm:~3.:i .Ac:'r1§.'H~:A;».éR~.._c'o:JNsEL FOR 3;-;. s J CHOUTA,
:-.1:r,sQcA:rE;'

IE2.

– 1′ “‘?.H’s’?;ATE; C’E?’ ?s’j”A.Ri\IATAKA

« ‘”TH’i?”®Ui.}H MANDYA WE$'”£’ POLECE
‘ ~ ,R£,’..’§? BY STATE PUBLIC PRQSECU-TOR
;z:c;’e:V_cv0u.m:BU£LD:Nc;

. ‘–._i»£IGH ‘_c.:{;)U;.R””F
‘ BANf}AL;–(Z-RE :6 REESPQNDENT

{3y”s;~;’?. axemawaz, AD BL. 3991

V’ :’:iRL’P FILES U;’S{ 438 CR.P.C ?RAY§NG Ti} RELEASE ‘T’§*§E§
‘ PETETEQNER ON BAIL. IN THE EVENT GP’ AR’RE$”E’ IN

CR.NO.2$5fG8 {FER NO,5?’E’3,?G8} ON ‘THE F’iLE OF’ MANDYA

WWEST POLICE, $0}? THE OFFENSE PEU/S. 143, E44,, 246, 14?”,

148, 3223, 3234, 412?, 448, 114, 30?, 188 F3/’W 149 OF IPC.

This petition, Coming on for (‘}Y”d€’,T’S, this day, the
Court, ulade the foiiowingt