Karnataka High Court
Sri S Prasanna Kumar vs State Of Karnataka on 24 February, 2010
mwwam MW mmmwmmmm mmam mgwwmafiw Kfifiimfifiiflfifim Mmfifi fiflfifl? W5' mmmmm HEQH CQURT 0? KAR?éW§'flK7A HEQH fiflkmf fig; %%%?%E&"?%.Ké% Efifirfi QQUR
_. 1 .-
114 'IT-IE HIGH Comm' 0!? KARNATAKA AT % %
mmm ms THE 24%! my €)F_IifE13RUAii"x'--i§2§3:1tf: _ é %
BEFORE
rem Hosmz MR.JUS'HC;*?§__L-.;iARi4§Y%ANA
%
sax.
AGEDAB@IT$3¥gEAR:'$., _
szoasmmzaa, % %
we saw, J.C.E,&3'OL"P,_V A
KANAIwkg:~ _ " V'
for the afifmtwe 304-B,
302:-aadwith %
2* petiticemr is a
rm to bolt after the
age-aid shim. Tm allsmtiens
V faha and them am no eye
met with an acmdm' t and D3?
siti;-gx placed and in case tm petitionm
73 bail, he win sugar so aka his ssatm.
'ijfi.V$*;*.:e.L.4_.'hé'§'aya :39: mm sfbaii.
3I§' {mm mmml far the rmpommt submita
T no eyewmm" afi, but an the bask
icsf cflwmfaxms and matwiab and thfi way im which
M-Wwflfi wz" fmmmwmamwm mmw ££..§%.«.M€x';|¥.--€J;;¥;.fF m%RN£%IE"fiaKA Hfifitfi EJUUW' 0%" §(flaflN&'§°;%W~% HIGH CGUR"? Q? KAQNAYANA §"§§¢'€3§-1% C@i.§W'§' £3?" fifififiifiiffiaflfi Hmvfl fiflfifi
&mpeflf:&nm*hdbgMmmw amefim1m
agaMt1%w=n§?§;f'¢,it*smtam%fnr gfanfim heal
WWW W mmmmm mm %mWK%,.'w;&'r mum-mm mm mum W mmmnm Mum: mam W mmgmm mm»; mam W Kmmvmm mm mm
..3.,
by the awner of the Edge in mteg% as; V
25.<:3.2m that: petmam mm
am mm room by gazing has A
and an f2'?.03.2008 the
mmpam and this um%% ;mabm of
mm
me: ibund the % 5
5. ---- griéaent state since: the
sumrmg pa-cums and echo mm
%.rrifi. aiatm and age
to his small idclg I am of the viaw
mg 'm mama far bail.
5. ~ the max: this wfiblon is a1zam,Wmg
. gm paetit§?fl!31' with fouewmg madam' * .
i} Fefifinm' 31% mmcute 3 bond fin!'
Rs.15,G0<3l- abm with em surety far
Ifiumtafixesatimfacfinnafflmcanrt
fv«<'
'if
1.
E
1
mm