High Court Karnataka High Court

Sri Sham (A1) S/O Late Anandappa vs State Of Karnataka on 2 December, 2009

Karnataka High Court
Sri Sham (A1) S/O Late Anandappa vs State Of Karnataka on 2 December, 2009
Author: Huluvadi G.Ramesh

Eva: I nan:-or-…

-…- 3 .u nus»: wrtmr-ll’;-;

‘ “‘*” ‘ ‘-‘-‘V1\A’,..’-,J_’!’ i’\HKi’dHlPeI’U-I Hibfl LUUH3 ‘1)?’ IKAKNAIRIKP Hlbfl LUUKI ur rxnnunnnnn . u

mm man comm: or raa.axArm<a;;M _

man ms ms 02"" ms or nEc3.=:z~:a';zii,, ' 20'c¥§f,._«

EH03-3
mm mm' 31.2 mw..a'o*s*rIcz {G
cnmzmn 92'1*ItrK?:;;o3:z&L%m;'.4V5a%2%2[2oe9

swam:

8302- whit (A-*1} Q g
5/0
AGED 23 ”

arm: xsrcs”. 15-as M
%
rzxmxn n1:s’1:n1c’:’- ”
mmanmnnnsa .

P3imm;m%%’a.1m’ V
cm caoss

‘cMgc~j.T:§azsv:a;a.a; mar
‘.73 D 5 I

(By ‘sR;;–§.’P’; & cm, mm

..j’.s’i*.m*n” or rmmazrmm
BY mama
mazes s*1:.a.’m>N
mm nxsr nzsmumm

(By Sri: SATIBH. n.m.:;,, ramp.)
3}?”

CRI..P rims :3/5.439 ca.9.1c,__s2 Q
mmcarn mp. am wrxncmx mrnja
Hmvnm cam: any as pz.xAsr:n_To itazaész = V’
pmrrxomn me mm. In cn3:241i§’.Vj%Lj’1~%::;.a4%I2;>:39_T’

WW” “°1*3’°3 WTIW
c:.c.No.396/09 ca: mm was .;sxLjcmx..A .:mn<:2:%
(.:m.nm mm JHK: AT msxo1'z,: wk.'
pm/5.420, 3?9.364{m '9z _

um onnnns mzts

sought for grant of

i'n. with crime 1~Io.84!2009 or

2§1i»:.=§' now pwading in c2.5.N<:~.396/2009

.:..'_f .4¢i2..'tha :*:_i.:.e at the m.-viz. Jung ¢J::.m.: and
Hosicte far the alleged affences

'" 1md¢r Sectioena :20, 379, 364»; or

V

nu-us: 1r-n n ur-um

"""'"",.. «'5-_" !\MnIw-ur-u\M naur! LUUKI Ur 3\AKl\1AEAlUb murt LUUKI ur nnnwnu-nun -nun \..\Ju!\I V.

2. I-Iamrd the learned counsel Jim:

petitioner and the laarmd Gove::nmen;E::4 P3,’§z:£iu§ x:..

3. Aacarding to the =.:_’v.f’p1:.”t:«l:-g§ _
patiticnar, already T ‘::_ocn
released on bail, nu%%mnmg;.ax;%¢,+y,’%%%s;sg1gn:

fox grant: af ha,i1,_ 2 ~ ”

4.. Thing the patitiaanex: in

that unda~::; parfoming pawja in

_ tl2e higfiiaa of cfimlainant, he and to have

of goldan ornmantes and

¢i1a;$.tV%¥5 ” ‘ ‘

‘A regard to the facts and
‘ at the case, since aimady
VT sheet is filed, it is £01: tbs

3 Hpat:itio:aez ta press far early trial. If thexe
is an pxogreas in the matter, tha petitiancz

is at liberty ta memo _fe._r: bail aftax: six
a$<'""

manths. Accordingly, the potitifan ”

of.