am THE HIGH conxw as xnnnnraxn Ar sAmaa§$§$_
EATE§ THIS THE 24*' BAY or JUNE g§a$;1{ii."<
$33925 AA n V
mg I-§'¢;'.¥!€'ELE m....:us-rxcx
CRIMINAL rswxrxas &a.i4ie;é§c§f.; "'
amwszzaz V V 'V
3ri.Sha3hikumar sfc.1aterfiayigéw§a
@ Qh3t3fi§$r «. x f _ *.v.".
Agefi abaut 28 years." *
ahakanahalli vi1lag9,'.V _ u -wv'a;.
Kasaba hobii."Eanaka9uz§ ta1uk,- 3
Ramanagazasdifitrifit. g»~ *V -Fu_W= ...PETITIoHER
my 3.21 . 1=:.."'z%§ég4":£;=: I~i"u;~.§.:. ém.a.£:eV. gmxra
RflB:f
stateVaf4K3rfiat§k3,_',',
Rggraaestéd hy Sufieiasgectmr mf Felice,
Kanakagurs Rnrsl Ealice fitatian,
Ramangara district; naw repzeaented by
5.3.9
.; High maggt building,
‘V *.viéhanQ fiaadhi, flangalorawi. …RESPQNnENT
…….-..W. naurl wum ur xnmnmxp mm count: or KARNATAKA urea COURT or KARNATAKA HIGH coum
“_.E3?’$§i.H.C.S£ddagangaiah, HCGP)
“?hi$M Cfl.P. is filed undar section 439 at
*fff¢§ha Cr.P.¢. praying to release the petitianer an
v %fiii “gin Cr.No.1?5ifi? of Kanakapura P.s.,
.§afiéfia§ara district, on the iile cf the JMFC,
f§&fl$kapu:a, which is registerefi for the fiffences
puniahab1a under sactisns 362 and 324 af the
2.2.9. %gg_,..
‘ “-W -vunwar rv~utNAw.KA HIGH (SOUR? OF KARNATAKM HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH LUUKI
6. In tha circumstances, thi3 is not a fiit
csss far grant er bail at this st3§a}3_
;u:cm:s§:Lngl.3r, the; gatitian is dismissed.