-1-
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 15?" DAY OF A?R1 1;,~--:: T20L(}9%T % T "
3EEogE f+
THE HOWBLE Dr.JusTIc:E f
g_:R1MINA;_gETIT1o;sTi TNTo.1_.f2ci4"
BETWEEN: *
1 SriBABU*~_ I
s/o L
AGES AEc1u%T T29 .j{EAFtS L E
R/ATE NT39. :£"-""" @053' T
SR-\IBABAN%QC5A*RV '
ESRIR3°tr'1'3PU¥<W~%ET'w I
BANGA!..{JRE.52»1 " PETITION ER
(aysr: *smKsaMIKANm RAG, ADVOCATE)
A .....
. S'1.;'ATE.::3'~{ SRIRAMPURAM P.S
'. RE P_v»BY,'PUBLIC PROSECUTOR
H15»-+y%Tc0u RT or-' KARNATAKA
..B;$§NGALORE. RESPONDENT
A (war; : A.V.RAMAKRISHNA, HCGP)
THIS CRIMINAL PETITION IS FILED U/S.439
‘= ‘CR.P.C PRAYING To ENLARGE HIM on BAIL m
t.’1_t’hat’proS£;2cution has made out a prima facie
..3..
note the brother. of the deceased
complaint with the police “‘
and brother-in-law of the
petitioner was arrested–~:.:’by thed’
Officer. Thereforetjthe is’1é?se’e’kving bail
3. for the petitioner
submivihtsiiithetthés’pietitioniefwie nothing to do with
the alviegédi he is innocent of the
same. _ V. ‘
The lieareed Government Pleader submits
case fo§.i-thi’e’V.offences punishable under SectIon306
-5-
3) The petitioner shall attend. th4£:.”v’»-:(::aa’urt
reguiariy.