High Court Karnataka High Court

Sri B H Virupaksha Kumar vs The State Of Karnataka on 12 October, 2010

Karnataka High Court
Sri B H Virupaksha Kumar vs The State Of Karnataka on 12 October, 2010
Author: V.Jagannathan


RAVI B zwx, sx. ADV. ma

«nan-.m-4……-.–….a.o–

1 SR1 H R AsWA’rHA
s/~21} H D RANGAPPA V %
ago 345, Laxm HILAYA
VJEHYANAGAR, V
HASSAN

2 mmmmsyosnmamg
R10 30.1.10 255, Ew-5-223.
4%: caoss, oPP,G¥ANADHf-RE _l.?§ST£’I’U’£T;
or mm mnmanscmncs, L
m3vEnmJx~I’AGAE;TAc1Rcm,%V

Hwsme %

3 I-IEMA1*?I’1’i-I Kuzsaaasf czm RAKGASWAMY
12;-:1} LEG 2’37’, 242%: %c:1=a_ ssmon,
KUVELIFEJNAGAR; .

4, _ am mmaszmm
%AGED%2§_YEARS j
1210 <:2»:o*3m_&.s;r1wsmx SIREET
'JA&§AVr".E., c:::31wEz~3'r
HQLEAKARASIP'-(IRA mm
HASWLHIMRIQT.

‘ ” ” GRISHVSIO HAHUIMEGOWIXA
” _ COLONY
” ‘ . BEE H KERE,
Y-‘E’I”I’I’I{)HERS

s RAVI 3.1mm Assocmms)

mm s’rA’rEc>II°KARHATA1<A V
fl?-ROUGHPIASaARTOWN:'P0i}I42E~..' _ T
s'rA'm:::1~z3 REPTD. BYRJBLIC'. T %
masacmtmmcancoamr, %
aaxemmm. % A
RE'SPON_DE'2§T:

(BY sum P.KARIIRAKR~,V_HCGF’) –

THIS CRL.P is man !’.iiS;438″€3R,P.C PRAYING
TO ENLARGE PE’i’?.”1’i(>NERS 08 ‘V-BAIL B: THE
Evmrr <3? mqnmrr "1Nv–i_I?LE21H.f'HO.319[10 or

mssan Sm-igcn is RE€}lZ)., FOR THE
OFFENCE 1='1U;s-_ {'19 5331;: 430 OF IPC.

day,

1 an the pefifionma aeelm

petitiom as that primed.

.« –. pflmed.

is 31-amd. Petitinm are dhaad

sd/§___
Iudge