High Court Karnataka High Court

Sri Prashanth vs The State Of Karnataka on 11 March, 2009

Karnataka High Court
Sri Prashanth vs The State Of Karnataka on 11 March, 2009
Author: Dr.K.Bhakthavatsala


FWJ

cRL.§._z:% ‘I*~1I{3i~;”%§;£44:;§–:3:.(3i>h8

HQ ‘THE HEGH COURT OF’ KARNx;rA::A A519 3A§{‘I:;a:;Q§’E V’
DATED THIS THE 1 uh :)A’2=.Q1%€ MARCz§_V’:2§Q§V

BE’F::fi:’-23:

THE HON’BLE Dr, JL:§r{C:F }:K,_ B%:§AK’f’§1E’AVA’IfS§ALA
cR:n;1INAL”‘2>§,*:11’aQ1§z’ 3645′;-51%i5’4,€2oos

BETWEEN: ‘

Sri. ¥7’rasha11fh,_. M
S[o.Ganes1:1, , .V b
Aged about 23 =ye2H’*.:’~:’2;,__V _ ”
R/0.Jakka:ié111a,1Ii, “fl: V
Rama:1agara_ T8l”E11″i,V ” ‘ , ”
Kiaiancha’-Hebii,’ _ V” ,
R’amanagare2.V_R:1ra1{}is’t.A” _ ‘ …PE’I’§T’§C)NER
(By sfi.fi%M.Naéa£.,aad¢.) ”

91″‘ ‘he; Stgim .. gjf.

By “R ama1:1aga”1;fa Police Station,
Rep. by Statft_F?ubiic Prosecutor,

‘1’iig?1C¢*’#1’i..B1153diI1g,
‘««.__E&a:1ga1o:’c:rg].*; ,..F2ESP()NII}ENT

(33; VS§§’A}3.Ba}akfishna, HCGP)

E This Criminal Fefitien is filed undsr Sfiéfiflfi 4.38 of C;r.P.C.,

‘ V to miease the petitiener on bail ix: the event of his arms: in
};’r.No.181/O8 of Ramanagara Rum} RS, which is registered for the
offence p/ 11/ S. 143, 147’, 148, 341, 586 63 3012 3:/W.Sec.149 GHPC.

This Crimina} Petition coming on far orders, this éay, the
Court made the following»

€\;\

CRL. P_, :–‘:;.’S’Ai 4.4] ::§i<:–ué .
ORDER %= '" ~

'1' he p€tii:io11er{Accused No. 1 in Cfime iL§:1:2_cfe::zfa§

this {louri under Section 438 of Cr. segckifig «aiificifiatog? bafl
for the offence under Sectié11szV:A"1é§€i, 1;V3§~':»'?".,"3», 566 anfi 302

read with Section 149 o;fIPC. »-

2. Keegainggxh ofience and that there is
a direct jjetitioiier for the offence unéar
Section 302 o_f’ I*I??C,V gremnd to grant anticipatory

{fie rtguit, i¥ié”fv3eti’t:ioxx’ fails and the same is hereby

E

1
Iudge