nu THE man comm' op KARNA'i'A1_L;%%2 c§o9 'A: BEFQRE ""-'..' " 1% & V' A' N THE HON-'BLE MR. JUSTICE._xH.N. Nfiafimbflkgn "ms cR1M1NA:;PE*r1+r1Q:§V%':~:g..f§3g4/ 2069 BETWEEN: SRINIVAS 3,50 ??RABA.KAR-~H00L;--._"-- V. AGED 32:.Yi3A3?1'S,..';'. ' . 0CC:EMPI_.O'.f ON CGN'i-'RvAL"--P,.8ASE' IN HD.MC_'R},O KQPPAL " AsH;'RwAifi«?'.¥I.LA$f}X _ _ KUS'k'.._GI --.ROAL>~ .5251' PR E":-SSENT - GU LLAGANIKQPPA ,DHz§RwAD. FETITIONER (W312: : sHAa~jfi'I--£AR;aDD1 S.MULIMANI, ADV) _ KARNATAKA REP BY'SPP" H"!GH__'COUR'I' OF KARNATAKA AT DHARWAD. RESPONDENT
‘% -(3% SRLANAND K.NAVALGIMA’I’H, HCGF’)
THIS CRLJ’ FILEB U/S. 439 OF’ CR.P.C PRAWNG TO
RELEASE THE PETITEONER ON REGULAR BAIL IE CRIME
NO.2-46/2008 OF’ BHARWAD SUB–URBAN POLECE
0%»
STATION, FOR THE OFFENCES PUN1sHABLE~~%.ujg’X$_.-433,3
AND 302 OF IPC.
THIS CRLP COMING ON P’0R..4OR§:).§§’;f§S* Tif};ii’S4_’_:Ej)AY,u
THE COURT MADE THE 1:*oLLow’m<}:.,, {' j; «
_Q..,I;?;__I_)E:R"–~A_"–V.
The Jurisdictional the.
petitioner in Crime [ .&ofi’eI’1V(V:?é:s”jV;~nuI1ishab1e
under Sections f198~A the course of
investigation,” under Section
439 of 2009 before the
and the same came to
be 21.02.2009 mainly on the
ground is not yet completed.
~ it isvgfeught to any notice by the learned State
A that invesfigation is complsetcd and charge
Ashe:etV_ ‘i$ in the changed cimumstazaces, liberty is
_ to the petitioner to approach the Sessions Judge for
“idénfica1 re}icf. 11* such a petition is filed by the petitioner
than the Sessions Judge shall consider the same in
accordance with law without being influenced by any of the
0Lx-
observations made in its earlier order {_;’;
Misc.No.15/2009.
JH”‘