4. ~ v{§HAM_f£¥2A5I£;I'€égGARA"E)¥.SI7§EIC'I'.
IN THE HEGH COURT 012* KARNATAKA, BA§§C§:£;1_.:§)R§§': V'
DATED was THE mm DA?i0F'J:.:;?_"'2o;g§./LA
BEFORE V 'I
THE HOWBLE MR.JUs*fjc~b;vsU§3'1»1a§sH_§'.;§£jii._;"
cRL.P.N0.30_§§f';Qoa9 .
ggrwsan;
S¥DDARA.JU, " v_ u
S/O MAHADEVASHE¥'I'Y@KiT'I'A3.HET'?¥»,--_
AGEDABOUT36
R/AT BHEaMAANi.ABE;1s::>u.v1LmGE._ 4- 3 .
GUNDLEPETTiALUb.§§, V V.
c:HAMmAJANp;c;ARA;:>:s'm.c:*:*._' .. é " ..._§P'ETITIONER
(BY SR; B:,'1éo{§§}:-:é:V:A'g3;A3. fs§AN::3'::é'}::P M. K. AEJV.)
AND: ' V
STATE BY .. v _
GUNDLEPET POLICE, '
RESPONDENT
s35_:”B. §§A§AéU$RAMANYA BEAT, HCGP)
iifiiiii
T’HI.StsC3I§’Vi,.P £3 FILED U/8.439 CRPKC BY THE ADVOCATE
~ l?’C3R THE F§?’Y’I’I’IONEiR PRAYING THAT THIS HOP-YBLE COURT MAY
‘ PLE:§SED TO ENLARGE THE PETITIONISXQ ON BAEL IN CEME
‘=N€’*_. <2l}',20i}9 OF GUNDLEPET POLICE $I'AT§0N, WHKIH £S
__R'_EGIS§T¥§F3ED F01-?. THE OFFENSES FUNISHABLE LRJDER' SECTION
49843, 302 R/W SEC. 34 OF' WC. AN?) SE03 AND 4 OF 9.? ACT.
THIS CRL.P COMING FOR ORDERS THIS DAV, THE COURT
MESS THE FGLLOWJNG:
3. Consicicfing the gtravity ef the oflcnoc ”
allcgations made in the complaint, I find.–fi1ati’t «V
for grant sf bail.
4. Acmrdingly, the peti1:idf1_V§$V..§Iisniis§ed,VV
*mvs