IN THE HIGH COURT or KARNA'rA2:;A
AT BANGALORE
Dated this the mthday ofdune, ' 'V'
mm Homam ma JtJ'8'!:"$4(':E1'8I.Jé€B!A¥.;A '8§'-IV3' 5:21'
Criminal
BETWEEN: " V'
SR1 KUPPA @ xuPéA'swAM¥V_ 1
s/0 SR1 RAJA '-- ~ = _ 1
AGED ABOUT 32 YEARS
R/AT N043'-15, meiaimog s:.U§.é"_ .V in " "
J.P.NAem,« .81;-NC:ALQRE':45a. .V PETITEONER
Adv.,]
9' _ . .. .
STATE oF'KA; R§iATAKA«.
BY J"'P_4NA_GAR POLICE} STATION RESPONDENT
‘A {By Sz.’.iSa1:ish R Gixji, HCGP]
‘ ” mis C2?éi’ns.:NAL PE’I’I’I’ION IS FILED UNDER SECTION 439 OF’
=.C1Q..;i”.C.»PE2AY¥NGfi’Q ENLARGE THE PETR. on BAIL IN CRIM NO.
236;’-52007′ OF .;1′,P.NAGARA POLICE S’1’A’1’ION, BANGALORE CITY,
VIBE C.(3..P{C{.-24088/2007 FOR THE ALLEGED OFFENCE P/U/S
143,i4′?;-lA48′,324,3E}7.3O2 R,/W 149 GP IPC. OF THE RESPONDENT
PENDING ONT HE FILE 017*’ V A.C.M.M. AT
EARGALQREAND ET’Cs,.
.5’rH:s PETITION comma on FOR 012031293, THIS mcv, THE
‘ CQURT mm THE FOLLOWING:-
3
assaflants who caused grievaus mjuries t0 the sun of the
complairzant, resulting in his death.
4. Considering the ciI’cumsta_n-::e_$, tt1iS”is-. f;0f”{i£A.a {:_a’§$e_
for gant of bail. This p:i’ is
however, the trial court is agxifii
dispose of the case a$.ear1y_;::–éV:A§0ssible.’ *
Judge