High Court Karnataka High Court

Sri Lakshmipathi S/O Chandrappa vs The State Of Karnataka on 10 January, 2011

Karnataka High Court
Sri Lakshmipathi S/O Chandrappa vs The State Of Karnataka on 10 January, 2011
Author: V.Jagannathan
EN THE I-"116-H COURT OF KARN'A'}}'\}{A XI' BANGALOREEZ

Dateztci: This the E0??? day of J21m1ary 201 1
BEFORE

THE: HONBLE MR.JUs'I'zcE \r'.JAGANNA'F}I1;%3§?"--«_ '._

CRL.P.No.5669 / 2010
BE'.I'W'E3E2N:   ._

SRE LAKS1'~1M1PA'I"E-£11.

:3/0 C}{ANDRAPPA, T

AGED ABOUT 23 YEARS;
R/O E-1'F3B}BAKA VILLAGE; 
KASABA HOBLL   
'I"U1\z',I'§{UR "I'ALUK~& 13131'. 'A  '

    ;_._.PET1'I.'IO'NI§R
[By Sri. V B SIDDARAi\r£A£A}.1, A1_:>v. 3   .. ~

   
mi 'E'{}§\/f{f*-EUR. Rggra/§:;« POLICE

 L   -  RESPONDENT

{1;s3;–,s;»_:’.’ }'{.M_. N;%x\Azg§;gADD1,, $.12?)

‘vv.{23’P«1L;E’ ‘~–E*’IL”i£’.E3 U,/S6439 cmxc PEQAYING TO

E’§’§é§,£’:I%{37£;j fr;—;..{:: PE:i1″E'”E’£’1QNER SN BAEL EN CR.NO;331/£6
Q:i’%’1’U_1x:1i:1;%:é I%:U’RA,L 93., ‘£V¥’EICE’~§ ES R1«:,<:;1:3.., E~"Q¥€ TE~E£€

{}§'E*"'EZEfJCE"P/U/S 498-A 8; 302 OF "II-'CK

'fEf§-{IS Ij3§Z'I"§'I'§{:}3'\'% COMING- ON §3'OR ORERS "FEES

'vEi}:'¥',;'."I"}~iE§ COURT MAEDEZ Ti-:II;£ FOLLGWING-:

la

0 RD ER

S'L;1bI'£1iSSiOE1 I1'1!:1d€ by-' {.119 'tearneci Add}. 'ir'o__r

'£;'m3 Si.e1{.e is iihati, the charg<=: is yet' to _

i

2. Having regarci to the “.é1’bQvr2 .s1.:§j;ni$Si<§11

and the offence aliegecl is 11/ 3 O2 <3£". IPC, ij_;h:(')'ug1i

petit.i011er's counsei st1bmit§é§?’s~t’, its 3′(ii{I}’;VVvI am of
the View t,ha§ the dirc3(:t:ed tic):

approach of the

ch arge sf; §:e’-,’:;:_. Q’ ‘

the: .?(3f$iI’1 {,;.vfl2QV ‘})€31f.iti()I] stazzds disposed of.
The petiiiqiaer ai .1i.b é’rt:y to move the:-2 trial court: for

rf::g{;3’..1,:i;»;{f bail a”i7′:.<:z"i._{i_i§.r1g of ihe chargt: sheet.

Dvr:"