High Court Karnataka High Court

Sri Ranganath vs State By Sira Police on 23 October, 2009

Karnataka High Court
Sri Ranganath vs State By Sira Police on 23 October, 2009
Author: Huluvadi G.Ramesh
5- we-Mum raw nmmnwmn-= nzwm uwumi.-Q-r-umunAznm' nmrn UVLHKI us' amltmamsxfi "mm: GQIJKT Q'? KAIINATAKA HEGH COURT 0!' XARMA'mKfi. 'HIGH CQUW

xx wan 313$ sonar cw KARNATAKA AT EAKGALGRE ;_.
13 {'.#,*_
nawzn THIS THE £2? may ax ocrosna, z99g~.;;g; j.

BEFDEE
was HDN'BLE HE.JUSTICE Hnmvvfisx é aé§E$Kf",@ 

CRIKEAL yarxrxax NQL§05if$$g9
BETWEEH ” x V
sax nanaaxamx Va~. 3
Ala 32, sio K.KAxBazaH *~ %r
RIO Efififififlfifififlkflfiah –

sxaa rofiw ;*_
rvnxua nIsTnIcr;'”;,

V7.:{ fiET:fi0§$R

(By Sri : V E s:3§i§Aa§:gfi;fgfiv§~%;

ARE :

swarm BY SIRA 9d§I¢E … 325293935?

~-W,A{3§as:i:_A §°aAgaKnzs&HA; ans? 2

A %; ca:_p;% FILED UfS.43$ c&.9.c BY THE

Aflflfiflfifg ran TEE PETITIQRER ?RAIRG THE? @315

; Hfl§’§LE’CG&EE may BE ymfiassn To ERLAEGE wan

~»_v.PE$Kt QR BAIL, :3 THE EVEHT as 313 ARREST Ifi

}g’cR;x2 R6. zszxzeaa 03 Slfifi. ?GL£GE- swawxoy,

*_r§gKsa, 393 was Qfiffitfifi §fE!S 1&3, 15?, 143,
323, 324, 504 mm 3%’? Km SEC. 1&9 GE’ 1%.

V”

1% QWUN? W?’ mmmmm mma QQQQY %fi.RNA’?’&Kfi. Hffifi UZWJET @F KARNATAKK W63′-3 COURT OF KARNAVAKA MGM mam’ {W KARNAWMA HWH C0332

Ems PETITICIN comma ex»: FOR 09.3339″ ‘1!Z’I~IZ£S
nay, Tam caunm mans THE EGLLDWIHG: ‘” v4>

O EZID EIIR

Betitianer has sought, f5:£ gzan: @§f

antieipatary bail in .¢¢n§&¢£i¢n gkifig. fiximé”;

N<:.251/2009 of Sira §i's2[;i«.:e§ ét:a§i§n, Tumkuz:
Diatrict for the @&1fi§qfi éifiénges fifinishahla
urxdez secsiqna 143k,%%k%14%'i,Tk 12::é;j%1k%%;%323, 324, 504

and 307 rsi;a£§ :1i%3tit2; –Sé;¢'Ei§n. 1'}i'§*—-~¢$£ EEC.

2. .H&a£§§R.€hg.* ;é&£ned.5 counsel for the

petifionfix §fi§.§h§°¥§§ih$d Governmant 9lea&ex.

3.5=The4aavérf aéf attributed against the

. ‘§éti£i§n§; is Efiét he assaulted tha injured an

1* §h$ k§a§M£z§m tha lang anfi chppax.

I_ 4.u”§§éérding ta the laazneé Caunaal fax tag
‘VAp§%iti¢n$z all tha injaxiea are simple in

3afiure and saught to allaw the patitian.

gr”

ws wmwwaw wr mmmwémmmm imam vuwwlu. WI’ mmamnamma mum mam-M EM” fifikfifiwafifl, ¥*i§€.§?% COURT 9? Kflflfiflfflfifi fiififi CQURT QF K&RNA’?fiKfl HKQH Cflicml

5. On p$rusai af the wanna cartifi¢at§; it

is Sfififi that there ia a cut and; ia¢¢§ét§d,

waumd on the chaek and ales an_t§§,t§$§¢rai_ ~

region.

6. Having regard §o_ €h§V_ £§§fiB»w;and-

cixcumstanaes of the ¢g$§,’th9.§¢rit§bner to
surrender bafiore E$§-¢ofi#§$fi$§ c9n:t anfi mave
for r9gu1a§_§a§l gfia’§h§k;3§%néfi $agiatxate cf
the ¢on;e$g§$i§dfi;%Tt§J§§fi§ia§x the case of
the ya£i§i§n5;,f§§fl§iafi§_§f bail by impasing

suit&bls’cahfiifiiafi5;”-”

?. .A;c$id§ngiy{*§fie patitisn is diapoaed of.

Sd/~«
§;U§DGE

%’°f mp££~*