High Court Karnataka High Court

Sri.Venkatesh vs The State on 9 July, 2009

Karnataka High Court
Sri.Venkatesh vs The State on 9 July, 2009
Author: Subhash B.Adi


wwuau mar Mmwmmmwm mififl fiififi CQUW’ @F Kfikwfiffliffi Hifilhi CWURT OF KARNATAKA i-HGH COUW’ OF K.fiRNATAI’€A H5614 Cfiifir;

34′ um HIGH COURT 0:: KARMTAKA AT BA.N.C_rAL%.E
DATED THIS THE 9?” DAY GP JUL.”.Y:.”2€a’£:9′.: “.

THE I-I€)N’BLE MR. Jvsrricx-:«:

% %
351%;

s :3; Vmzkacsh,
Sie. chmm Gowda, ”

Agflabac:u123_ycm,,….._}. V’

Rfe.Hga!a_;ga:nhm Z.

Gm1aka111..V.iI1aJ}g e1,V_ . ‘ _ _
Kuncheliylrg-‘?9§st,’*’.. . ; ‘
_’ . PETITIONER

(By

V = …..

[flay
” – “15¥33?V1.’?%.Pfi151i¢e swan,
‘ by S.PP.

ef Kflaka.

X Taaugezm. RESPQNDERT
fluzaaalazmslma, HCGP)

¥$3§!!8!_K

‘I’hi3Cri2ni1t3IPcfificni§filndmdarS&&5m1438 cf the
cams: Penal Cad: praying am; this Hmfhlc Cami my bc
plewwaflawtizepflonmdmlwgatlzepafitiaxmanbmlixa
the Wfifi ef iés mat fix Crime E€s:8!2f3t’3§* ef Jaywma Police

Stmczz. which is Rqimad far the offiencw under
sectian 4 & 5 of the Erplofive Subamww Agtigizd 13 of
Unmm mum premnon Act Rm

This Cfial Pcfition on far
Coxmmadn t11cfaEowiflg:—

The patitiotmt hm for ha in
crime Nc>.sr2o09 station fer
the «mam ‘ 5 efthe Explom’ve
Unlawful Activm

szzmmm a-um mum or mawmnm men cow

of India: Pam} Code as:

I in the co::-nplmfilt is that/ the pelice on
% % Mded the ham afma Nmeer of Kachige
% Hcsbhl an 11.42999 at mm 3 pm md

mmmim mama so kgs in mm, 59 gem mks,
daonm med mat pmmm, I11: mm is unda

iarvesfigafimzmdawimzs affmm as ameaqasnm anebiweez
md the pwioam is encased 1113.3 ad flu: pewazm? mmhends

fl’lHW7II”K wwuma wr amamnmnn mun muum W3′ ammmmmm HIGH 60:18? %:’;’:%§%~’*

hiswca. %1cefl2caHegfl.im@pcmto”he$a::ieus,Idannt

»=$’1!:l–

mwwmnmnl Mari uwmnxvwwmmnww

Séfw

3
fild my justzifiwaon to gm: m.’ix:Epaory hm}. Accéxsfmsly. the
pemwn” gmms’ ‘sad. T T

EQE §§<zm§ 3 $33. EQE §<»€2m<¥ mo .3300 29.3 §¢.§§§ me $33 39.3 fig Edam :92 §§..§g.§ § Egg