High Court Karnataka High Court

Sri P B Sathish Subbaiah vs State Of Karnataka on 11 April, 2008

Karnataka High Court
Sri P B Sathish Subbaiah vs State Of Karnataka on 11 April, 2008
Author: N.Ananda


yd

EEFGITE

THE HDNBLE ummsucig mm . 4′ ‘ Q

1n -nI._llIJnnrrn1-Aur_

Sari. P.B.. Eubb-miah,’ ‘M ‘
3}ala:1eP.P. Beiliapn, ‘ ‘
Agedahuautfio yaar:s’.._ _ _ –

P:it_1y,R,:u;.i_&      _ 
Na.11a;B,  'V '   

H 

&’:*….-‘:.-…””.:.-.r 1*.!a-.–.=.1 R15′.-..%’..’~.’.. .

ET. ‘.r?i’aiIg{a.r, _ fitifiiifi

my firi. 1: as mmgga%i

M-m- i ‘ ”

……-.£.’..1’I…..

aim Q’ :;.!’.l.l.u-ma.

“RaprefimI:ta_;i ijtsgstatn Public

ri&n_ae’;;;1ta:. V. . Raapnam ’em

‘ _ [By Hflfrméifirfiu, HG-GP]
f x ‘m1sgm-itionis filed under Section 43.5 Cr.P.C. praying

-‘-H”-= thia ‘-=-”'”*””-‘- 53-. bail in “‘.:.’:.-.3 9.-.2:-…’.: -.:£ 1′-…..-‘-I -e-…**.-.-.% in

..4”.. ..

51:!’ «I.Wfl.l”|;l”‘EP tI’UlIlaNII-‘|-filJ-‘Wll-

T.F.-:.:s.¢.MHo.3o;o7 on ma file of the cm Judge (Jr.Dn.] as

.__…..l….n………

___””‘J’ni”F~’.’fi., ‘ir’irnig'”p6*u, Iiafiafiii mm… whisk is xqgmuuxfi fa”: tha
veztnffm-as: pf11}a..lCI4-A of ELF. Ant and rules 144 is 12’?-A of
rumsa anti etc:.

This; gufifim g:;*4:.I;.i1:1l__;, for orclers this day, the court
made the fiaflmving:

[xi

It-nun-I-n-In’

The petitinnet an-eyed an accused in M

rqntere-:1′ fur ofiew an pu:n1’ahah1e’ “‘«

2;;-_r.r;I;.t;ak:.a. Bum: A91; a,r_u_1 144

:«-mwt 33.1%,. ‘a 5% a &§.*’est*2sn 43

11

{D

Gr.P.I.’i.

2″ As 13¢:-__FIR an
1; ~ ‘lcxgfi and 91 Log: of

“st wag.’-‘*:;v: ..’-*°V_.’–..e’!’»;.-.-,’*-33”.. T1:-.53; ea’.-.-.-e ‘=~.-‘*…..g

‘ to ‘nave ‘
atfiaraumid. Qfimcfi. ‘ not indicate aurvay number:

of Ianxiizg wmt.-$1 mg. and “bean felled.

‘-\ €611:-ma} far fi has z.”.1a.’la

summary issued in}; Wockbudt I-iaapitni

V VV to tliiitfiélfifianw was aufleming fimn hurt ailmant and

gem on :.-5.12.200? and aiaoluunsad on

1’;2-£508. The complaint done nut to-veal survey numbur in

ubaum trees had finned. At this stage, there is no

” % fiacie material 1:0 mm ahuve laid trans were felled in

*..1~.e @:£ ‘:.=~:~.1-mg-,.~’rn_g ta g_.mtiHnna.n.-=

/1 – /J
N lV%-~

‘ ‘V mnAm__9_q_fiA.1_@hV 5 ljnwnfl 17

ill

petitiuen is.” V .

” .’lFVlo.3O[2007-2008

I! £o:’–..§if:fl’:§§t:A1n:i’cs.-;v::,p7;1«§1iahnb1a under section

!Lfi4V-}’L’ :tf-..§{.EJ%!$f””:and’ Rule 144 and 127-115. of

A he raleaaed an bail on his

ahaii appear izefora Iizvaatigntion
for the purpose of imraa-tiaation whcmwer
‘ “called upon ta do Wu

The petitioner: shall nut intimnidate ar tamper ‘

with proaaaufian witnesses.
This acrda: wauld he ogaralzitw for :1 garland of two

.1. .11 ………………., ‘l….__.l’……….. .:…….,.l…..:i.!….I..’._………’I I’|………_L ……..I __..’l.
ll-I-H-|.l HVLUIUJHJLEIKIUIJU \rUluLl.l.a ‘I1 IVES

regular’ inaunhanavant, t.i1aju.r1n’ mu” ‘”onu1 ”

4.. \ I-A E/\,-. I/I/g/L
‘l’\/. \\|….afl/\~”-I/”‘

-‘\.,l
av

51113}