IN THE HIGH COURT 0:': KARNATAKA AT BANGALORE
DATED TEES THE 27TH DAY OF JANUARY 2039-
BEFORE .
THE HOWBLE MR. JUSTICE} N.ANANf3}'$;_::'
CRIMINAL PETITION NO.33'4"é69 Q3;
BETWEEN:
1. SEE KRISHNA {ms V
S/O SIVASANKARAN Nfx'iR
AGE.-27 YRS*._ Z. _
R /0 ANJA L1: p;£rs£NA$zI'LA'
KALLIYc}0RP{:~%; _ «
TR:VAND_RU--£sg ;i}IS'I"Ri:';T'~v."' ._ V
KERALA PETITIONEIR'
(By:'Sfi.AMA{3'_VA.C'QRREA;, FOR'.MfS. JURIS CONSULT;
1. STATE (33 KARNA'I'AKM3Y ASHOKA NAGAR POLICE
REP' 13? TI~1;"?$.S'l'ATE PUBLIC PROSECUTOR
«HIGH *c0UR?'<:;~§'...KARNATAKA
'*BANi.<:::AL€xRE .. RESPONDENTS
‘ v ..1_’__By _Sri, A,V.~RADHAI{RIsHNA, HCGP3
“Gimp 1é*11§i3;n.T1’u/3.439 CR.P.C PRAYING TO RELEASE THE
:’:>9:’rr1-*:__c>m_-;;:2 my mm. For? A PERIOD 9? 2 MGNTHS m
f$.C.NC}.’.{330,;’0′? PENDING ON THE FILE 0? ‘THE F’I’C-iii, SJ,
MAYO HALJJ, BANGALORE FOR’ THE OFFENCE P/U/S. 341, 395
‘ V.iL§?’C 88025 015? THE ARMS ACT,
This petition, coming or: fer orders, this day, the
K made the faflowmg:
.:Cfl”1’k”~*.. ” T
develops complications in his vision duo tooj-“film
above abrxormalities, the Superimendent, ‘*
Prison, Parappana Agahara shall H
assistance to the mtitioner
operation of cataract, if it isoso by ‘V
under police su1’vt=:i1lan.ce. K 3 VA S
3. Accordifigly, order
was dictated, tho Eéo’:_m1e(l.A_ coiix1se.1A””for.V petitioner
would submit , cliracteci to
expodite the “f:’ria:{{i,as ‘ :;f:”? e;¢c:;:sed facing trial 5
accused aréo in V jL1(iiz?§ia:c21:”<:_i[1':?s1;<:dy. In Vi6W of the
s1_1bmissio1"1_, tho" {:o{;:1*t*"'1'é3 directed to expedite the
fOI'io. \'2VhiC1I'o– Ahot1i t':'1"é parties Shall extend their
coop¢fa£io1§;v4,_,V:A% = V
Sd/«u
Ifidge