IN THE HIGH comm' OF MRNATSRIEA ~
CIRCUIT BENCH A3: pHAI:WA§i 5 '-
DATED THIS THE 24TH :i)A\';"OP; API_'<;I'1II I
r3E§fQREi % " V
THE HON'Bi..E MR. .Ius'II'cE; i-{,N. NAQAMOEAN ms
cRIM1N,aLj%«~PEI?AITIQIi:'I53974651 2009
BETWEEN: « M V' V
sHR1KR:5%iNé%§éA "
s/0 LA'r,z3~ Mm-z.I%:§I 'I~,IgIIs;G,
AGE:22 *sEA;R:3_, OCC;CC}O_L'iE' I
R] Q K.AvNADAL;--1 :fI__'Q: RAIBAG' » .
DISfF:BELGAUM':_ _ I
I. ~ . I PETITIONER
gm sIéIw-;4_vI1frItIA§;AV$ ADV)
I <.TI~iE STAT}E»'.._OF KARNATAKA
% REPR§3.SF;F€3'ED BY THE STA°'¥'E PUBLIC
._ "?_RQSEG§}"'{'OR
'§TIHROUGf%7KUDACHI POLICE STATION
Ir;::ID;4.=_Ik::a'rI.I«-;'
.. RESPONDENT
~ (By Sm: ANAND K. NAVALGIMATH, HCGP)
THIS CRL.P FILED (HS. 439 OF CR.P.C PRAYING TO
GRANT A BAIL AND THE PETITIQNER MAY KiNDLY BE
RELEASE!) ON BAIL IN KUDACHI PS CRIME NCL36/2009,
1
ii?»
THIS CRL.P COMING ON FOR 0RD.§iéS “?7:’I5i:1.Tsi–.1§AY,
THE COURT MABE THE FOLLOWING:
Tha petitioner approachéd ‘t1_:1A.e S§9§vs§iGn,$ ‘§}F¥{it*..,#§§é~.VVat
Belgaum far grant of bailfiixxder V. P.C. in
Criminal Misc.Ns.v167/ 200% ms ‘same to be
difimisseti vide ordex: mainly on the ground
that the invc§sfjga&’c;§_fi’§:fas:§1;<;§i:"3%t:£_ _c<5m;pi¢ted.
s.S.§:iAV':5:£é§;i1d:"K;1'~£avé+igfins.th, leanmd HCGP submits
thaf'.p<}1icé tht: investigation. have new filed
§}:1_c chéige V'E':}§lVf'3'(v:t.AA'-I_sR.V'~'."iZltif changed circumstances, liberty is
to §H:1i'ii0ncr to approach the Sessions Judge: for
' id.;:n3;ic:a_}'vs.:13e1ief. If such an application is filed by the
';:»étitib1.1¥:;"V:t1icn the Sessiéns Judge to consider the same in
with law without being influenced by its earlier
" *s;7dss¥ in crissmsl Misc.No.I67/2009, Accozdixigly, the
b'§%:tii'i0n is hereby dismissed.
sdl 1,.
Iudge
JH*