me THE HIGH cover or-' mama mm A 2* BANGALORE
BATE}? THIS THE 215'!' DAY GF MAY, 23139
:Presen;t: V 3
ms HON'BLE MR. JUSTICE ~.;<.féA 7" ' = %k
And % ' ' % Ak
ms Ha~'sz.E ; :2. JUS 2:s¢s%v. .:AG,4;v.é;#,a :_
WPHC §'..%5 0;? ':z0a§}%%
BETWEEN '
1 $mT.Ar4NAmc?<:x;A ANUSi-~!REELK__
wig KESHGRE :<:;r;AR; .
AGED ABOUT 23 '(EARS ..
:<uDLu,ANE;<.AL TALUK ._ V
a,ar4GAs.-<:RE -- .1 '
" PEWQNER
5539 sri; ;ia;.s.§?§ 5*.$ c<j%gé;uL1'»3§snvoC;AfE' V)
_: ESFATVE QF,--.xA;?:N§efi"'AKA av PQLICE ::4$PEc?oR
" 3 N€«2ERucsHA'rrA POLICE STATi£"2%é
A
E-3:'-X ?*if3.fi§'L£'fi?':E ;
fi*s{3L'L§SE'f.}
----..%:§:<::éi.':=;:';»aeA:§ai;"HA;2 ASA ma RESPGNDENT)
,. éhiffi W9%%C 33 HLEQ UNDER :'3sRTiCLE8 226 34 22? £33: "ENE
{3f.}%'~_z'_$T§TUT§Gi'\$ «'3? §§'§€}%A ':3?' "WEE QDVQCATE FER F?-{E r'3'ETI7?2$NER
V " QQRYSNG 'EC: PRGDUCE Ti-§'E CORPUS {BF "WEE BETENUE 81' ?'\3i3:§'-¢'§E 53%?
.V "§'{§i$%§€}RE @ ?<.§SH{}'§3ZE %<Z!.3%'sAAR3 '%"u'HO $3 RESPG§*~i{}E%'~iT §'€Q_"% ¥f$'=i $33..
'-~;1%PPE?s§. §'~éG.224€§f2C@6 673$?'-=e'fli?~a'~'3 Di53P{}SAi_ BEFORE Ti-éif.-3 'r%QN'SLE
{7}i3URT, i-"a§'~£E} EN THE §LLE:3é§{. CUS"{O{}':" G55 THE ACCL}-ESEU QGLECE.
THEE} '~J§'r"~'%-ii? s;'.'i{E§'*.v'§i¥'l3S 931$ FQR F'¥?'EL§?vJi§E*~i.z"«'sR'z' %€Ez*F:%N*3 E'?-5%?» DAR
§'é.é'~s"e'§NGf
In the instant case, petiticaner 3
direction, directing the accused to Eijfk
the deienue by name Sri_ K512:-;_vhotfeT@"'Kiéh'dré'K:u.{n'$:§.AA wh{;.A j
és respondent No.1 in gfiverréiéng
dispasai before thfs tifié g’;V§*e;i*»£’3..3*.’..vr;iu$i0dy of the
ac;cused- poiice. V x A H n
2. appearing fer
peti’tio§?éf”»_’afid “?V’§_e:a:’-n*e6’~– A’é§d’iif:§c2:f1iaI Government Advocate
2§:;;3e_arixr’igj’v.§«3r_ Vfasprigfident.’
‘A – VL%aérff.éd4’:””*–.}’X£:;9i§:iiiii<:snaI Gaverramefit Advacate
',.:§3'pfpeér%ng' ffjifresfzandefii, at the Guise? aafamified mat, in
_;:u:'$u;3:'3 c*a__ :31' éhe non» ?ma%§3bEe warrant issued by fiiis
% – 7é:a¢:{%%:;nk244.2969 in zzmppeg: r~.:u.2248;2ee5 which is
§§$&_§ng zadjufiécatiah anzi whfih was pcsied an
"2.§8_5.2§8§, 2&3 }u:'§:.::%;%ic%$sr'%3i pcaiéce have arregfed Kama!'
Kfihare Kumar, gccuaed $55.! and me m– accassad
3239.2 and praéuced ifiem 'aefmre %§':%$ Caurt En aségaza sf
maductian G4? bath ihe 3{':£Z;US€d Mm. 'E and 2 before {big
Gaurt, the prayer sought in this writ ;3etit%§3_r}V". i_'d§e3 mt
$ur'vive far can-sideratfion. Hence, the writ by
petiticner is disposed cf, as .§3a_\_zing_–'bécérivté"infruc-tu'é:,%é}'~
w%th a direcficzn to the juri33r3ici–fio'ri3i p;éi%§$'§3 {-5 J
prcduce the accused éh'd.__2'§1Aéfpr'é§"th'i3":Courf Von
25.5.2009 in Crl.:»*§.§3pea3""i~§§.'1 224312603; ~*r*ne accused
Nos. 1 arid 2 are iii? 28.5.2009.
sd/~..
%% Tudga
Sfi/as
judge