' :3/3.433 CR.IE>.C E%Y THE ADVQCATE FOR THE pLEAsE:_a TC1.?§'._f§jf.11;E?GE ma pyzrmzomga on BAIL IN mg EVENT 48f2QG'~3 are HOLEHONNUR PGLECE sirjA:r1<3N, w';~;ic1»§ IS REGISTERE9 F012 THE OFFENSE WU/S 465 819 -.4:;:<i:::1§f:'}é7r:. V _ Q.£3UR'I' MADE THE FOLLOWENG: IN TEE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 12"" DAY GP' AUGUST, 2009 BEFORE THE HGN'B}..E MRJUSTICE SUBHASH BADI
CRIM}NA.L PETITIGN N{§).3694I 2009
EETWEEN :
1 SR1 E B CMNDRASHEKHARAPPA
S/C) E BASAVAMJAPPA, Ala 38 YRS… _
R/G NAGASAMUDRA vzLLA<;:£: '
BHADRAVATHI TALUK
SPHMOGA ii'}iS'FRiCT.
” . ?E”I’I’I’EONER
(By M/S m;¢xf% .sE£§AsfftAN AfSs§Q£’:V:AT’;+:sf, ADVS.)
tn»
F?’
1 STPJFE 011* i{£;RNA’éfAI{A”»._” _
BY HOLE1{Z3NNUiE3~..?OLE(3E s.<1§A*m.oN
BHA[}§?AV_A'Z'I~iI 'I'ALUK.,_ ,,
% " …RE;SPONDEN'1'
" {*:2;¥v'–sr£;'H<5'f§NAPPA, HCGP)
P;s:?i'm'<:§_:§.:?;2'.fa*' 7IséR_;~.:{:isit; THAT '£'I~{iS H€}N'}3LE mum' MAY 31:
THIS PETITION COMING ON FOR ORDERS THIS BAY, THE
E. Matter requires investigation by the police. Not a case
for grant of anficipatoxy bail. H T. _
Iu&ge
flip/" ..