High Court Karnataka High Court

Smt Nirmala vs The State Of Karnataka on 17 March, 2008

Karnataka High Court
Smt Nirmala vs The State Of Karnataka on 17 March, 2008
Author: Subhash B.Adi
IN EH3 EIHH flflflflfl G? flEfiflflflflRfi.fiT Efififififlflfl

nnrmu THEE rum fi&"'mAr am mmmEuawn.$flfi@g§ 4 

ammwna _ A
\ was Hanranm un.uuswnum gpannaa E @b: "
anxuzuam Pwr:!:um'n@,25§§K§fl@fig* 
: . ._ _ .

Smt.Nirmala wfm late Hadappa{'

Aged about 30 yearam ,~ f~_*,
Emikami uillagm, Butimnppa Emmi, '
Hodagu district. '"* -'- ?  '"f_ ;,u9ETIWIflHKR

{By Briyuth5;SgG,Haiaw&r§'ReqQy'§;; 5 
ShankarappaF&dvg[- a_ {x5 *."wF. "

AND:

1. state Qf xfifaataxa,
By'Madikari_Rura;'Eolice,
Mafiikari, K@a3gg'fli3tri:t.

2. A_E.Suhhawh.@7Bh5fi}
,Aged ahaut=39 ymara,
,qs;d~1ate RmK.Halliyappa,
. Vacffiafimngattifé'M.machappa,
'=3 figwgfimtenfiiun, Madikeri,
v_"Hativa"af;Kndagaralli'villaga,
_'V_Sufiticay§a hubli, flnmmwryat talukp
*»'xafiaqfl_fiiwtrict.

' _3. H.figDHvaiah E flevi @ flinaah,

x;L Agéd abaut 36 yaars,
"vfiflm late Harumhaiah,
Mfifn nundanna Cmmpaunfl,
fifl, M.G.Rmad, Madikari,
Mativn of Hangalawfiettangmla,
virajgat taluk,Kndaqu difltrifltn
...fl$$WWHflEMM$

[By Sri.A.?.HmmaKrishna, HGGP fer R1,
5ri.Hiram Kumar, Adv for HE E E3}



t--!

Tllia Ii3rl.P. is fils-:1 'um-:1.nse.I: Efianztirbn. »!e'.':1'PJIiE_'1 M7

[the cr.E.c. praying ta sat aside tha afidar

datad.23.1.flT a 3.4.0? mxdaring tha 2"' a&fla $"
respondent an bail in 3.C.Ho.fiE!D% pending hflfiwre

the 3.3., Kndagu, Madikari, and cummitj thefipjtm Q

custody.

This Crl.P. naming an £mr”erd§:w ibis day};

the Cnurt made the fmllmwing:»

on if

This petition _undar_J§¢ctiQn..43flfé] }of tha
CmuP.G. has haen fil®d’fmfi=m&h¢filLatiun mf hail
gxantad tn tha reappnménta Eaafifi if “‘

2” Tat ;lEfi&n%fi{5¢wugéai far’ the pfititimnem
Bubmit5~th%trtfifl mfift%§’i9«EE% dwmn fmr recuxflinw
313 a£atemmfif=fifTtfi&fifin¢ufied anfl if flirwctimn is
given t5Ffiha_Eri§$ fifiggfi ta diapaaa mf the mattar

at fifiéumarliéafi} it wmuld sarwa Ema purpmaa.

4-:-9

«”~_a¢T fl§n5idaring tha rmquafit mf tha

p3titimh§r;f the patitian is dismiasad with a

CV diréqtiufi ‘to the trial afimurt. tcx diapmae of’ tha

vV’:fumat§eI ‘aa early’ as ‘pm33ih1e hut% nmt. later than

B:#¢ mnntha frmm the mate mi receipt mf a gag? mf

‘ “fldsmmmn

Sdl-§__
Judge

Srl.