High Court Karnataka High Court

Sri Udaya vs State Of Karnataka on 29 May, 2009

Karnataka High Court
Sri Udaya vs State Of Karnataka on 29 May, 2009
Author: Subhash B.Adi
EN THE HIGH COURT OF KARNATAKA, BANGALQ-RE

DATES THIS THE 29th my OF MAY 2QQێ .V

BEFORE

THE HGESFBLE MR.JUSTICEJ§U'EH£§SH'B, '£°;i,'tVi" ' 

cr1.m~:o. 1fi'z55,f2<);ira§
BETWEEN: &

Sriiiéaya,

S/O.G{)Vi1"1da, 

Aged about :25 years, H" V v_ V = .
R/@.Hattur\ii11éa,ge azgpos-;;.,;  
Virajpet,     

Patitionef is --?;%)r;;:s€_i9if:i;3z i;rfi'_~<:i:1§rr M] s.Juris Ccmsult, Advs.)

        

 I r  E{a;r£f:a:taka,
  Siiesshadzfigjuram Felice Station,
Rep. by t}i£:AState Fublic Prcxsecutor,

High Efioufi: of Karnataka

 Bangaiibre. .. RESPONDENT

V(i§3fi3f’A_«Sz’i.Saatish R.Gi:3’i, HCG )

.’ V. – ;<*;:;i:'1<::.;;:fi:13iii;A fiéutcitgr Ame Pclice were able to apprehené

3, but accuszitci N34 arid 5 escaped.

Aaczcuseresi' also.

This C119. is filed 11/S439 C}:”.F’.C., prayksg ta
eniargta the patifiemer on baii in SC.N{}.8fE:’?f€)’7 ;):’:._ti:1e
file of me Iv Adc1}.S.J., Bangalore {cr.Ne.10?;<3?'–%%_df%4«
Sheshadripuram Poiice Station) which is __:'égiSi;e:f*r::c1.V
fan' the offence pf 11/ s.3§9, 402 of IPC. ' — '

This C2:'1.P. coming for ordcfé 'ihi$ étiay; V
macie the fo11oWing:-

ORDER ~

“J

Under ‘_j”a§,’I’iSC’i’i(.3VtiQfi}a case
in Cr.No.1{)’?/200′? V’ ma punishable
under S6:ctig’3rz1′:;’,:L;”«&9§3 The Police on
getting the petitioner and
other ” i: V Eléadiy weapens, had
iflegaiiy ~’S0uthern-Western Railway

Platzfimn 4 1″«.:»_3;;m/;i

x=