£331.? 743512608
2 E :
IN THE HEGEE CQSRT 0? I{AR§\é7AT;’5s§{fi
C¥RC{}’1’E”BE3>NCH AT §HA¥£WA§ T’
DATED T533 THE; 14% my GP’ NKJVEZMBER :2{}T0é —
BEF@RE””*.fifl V
THE HON,BLE’MR»J{§ST’1{%’£3V’A¢ié’ALi
ETZREMINAL PE’I’1V’»i’–I§§’.é._ §4g.é*43s’;_2fi:<f:é§.,;v""
BETWEEE: .'
Shri Evlailikatjun, Sic; Bi;;aéz'a'p_pé3: }
Hanegekar, Figs: Major, " :
€i)cc: Agxicultuzési, I Q . ..
Ric Shingar1;0g3p;51_;Tqj:__Sa’Lv;?§ati; ” ..
Dist: Beigaunq, ?5j<j_*e;:: at E{y3z:ke3;_;~§;:i;,.
Tq zmd I3i="'-st: .. Pe1':;iti<::§:).s3r (E3; Sri. Advsg » $«ta'i:és 'Kamataka,
‘ Rf h}; VS’;:::’g1ci.at?_i Fafica Stating,
~.B}~’-SPF,’ ifi~:3gh,{‘3ourt of Kamiataka,
{3:i__3;cz,1itBe1f:§;t};’:, Bharwad: H? .R&spo:”1£ient
(B3: S:f:;. ‘Anand §<.z~«£ava;gima:.h, HCGP}
'E'h.i3 criminal petition ig filed under 439 cf Cr.§3.{3. by
acivocaie for thc pei:iti0ner praying that this Horfhié
Court may be pleased ta allow this petitiorz and rciease the
V' V p6tiI:Eom=:r–accuse& 01:1 bail in $116: Sauciatti RS. Crimé
i*€<::,269f 2908.
(—..f”-“\–‘u—–~/
CFLP. ‘?@;35.’2008
This crimma} petition coming on for {3§f.’fJ_’f£(“:I”‘§VA”[h’.it?.’ defy, V’
the Court macie the foil-owing:
The pixtitioner herein, isu in Crizsrm
{€0,269} 2008 of Saugifitfl f0VI!’H 41$ ofihnces
1;}:1{i€I’ Sec:ti0ns 802 a:;V§V_f2;§V; muniered ms:
deceased Village in Saudatti
Taiuk, £Vi;1r:9c£::3rV’«S:re<§'c}io;1 432*! of Cr.§3,C. This
petit:§bii"VTis the ieasmmi High Caurt
{3'u£3X?'*c'i1:'%ifm:€:7'if;1'£V1:'fi,€jVV&1.V1V:§_i:'€4If §zrit'{en abjections to it.
5 * -V titfié afgufixexzt of both the ssicies.
i3.;%}:il.¢ producing the copy cf the ortier dated
1".':25i33 gagged by this Court 1:: (3rI.P'.§\Ec3.7365/2008,
wfiéreiig éiiis Smart granted baii ta accused 1103.} to 3 in the
V. "S.'E3_i§. (3586, Shri A.R.Pati3, Ieanrieéi counsel for tha pet.i3:i<)1:1er–
7 a§c':<:"2§1sed, submits that the saixti tlxree accused and the
" V-present accused am all an the 8833367 foating, and therafore,
this petitioner deserves to be eniarged on bafl an the grolmé
0f parity.
CFLP. 7-435.2{){}8
(ii) he shali give attendance before the _
the said Police Station once 3
preferxably -31:: eaciizg afifi:-.111af ‘ive:_Vv.” :I5\fIV:m_?€i:a3.r:’.V
between 19.06 a.m.
appears before _SessiG3_z$’Court’ 3
to the committal c>iz1:.é1–*,
(iii) he shall Invcfitigatioxx
Ofiicer __th$”i31?$*e,stifg’2zti;:g1″‘ the casa.
A cc;pi»f "I::aV.=: "é;<:z1t forthwith to the Court of and also the P.S.£. of Saudétfi [ Judge Kms*"