High Court Karnataka High Court

Subhash S/O Siddalingayya Swamy, vs The State,Thro New Town P S, Bidar, … on 5 February, 2009

Karnataka High Court
Subhash S/O Siddalingayya Swamy, vs The State,Thro New Town P S, Bidar, … on 5 February, 2009
Author: H.G.Ramesh
W.P.No.40835/ 2608

- 1 ..
IN THE KIGH COURT OF i{ARHA'!'AKA

cmcurr amen A1' GULBARGA  " H' V

DATED THIS THE. 5"! DAY 09 Fmsnuaajfj  3

smrom: 

THE HOBPBLE MR. msrxcé' ''  

w.1=. No.4es3512oe§' "i:3gI_-__;><3z;_1c'::£§§
BETWEEN:   "

Subhash S] 0 Siddalingayya; _

Age 45 years, O{:cupatio1&;--Busiz1ess ' '

R/0 H.N0.i9--8}-«I83.  .   
Sh1'vnagar,Bidiar _ _   _  "  ...PE'I'I'I'}{)NER

{By S13'. Ami 1\§é1ra:§ié;gi,: Adv.)'?:; 

AND:

1.

The staie__;:sf Kainétaléa.

Thtfiugh thc._,NE.-Wiown
Paiicc “.’-Btatiorxg .

R%s?,pIf:ss¥.:11’te:d by tha Sub-Inspector

.A Eidar

Thc *E{:’;tf$..111I::1issi:::z1er, Bidar
‘1″.}__§st. ‘ …RESPON[)EN”}’S

(By srireraziézcaxjuna sawkar. Hoe?)

“2¥’fl1:is Writ ?afi1:ioz:1 am under Articlcts 225 :32; 227 of ma

‘ Gafisfimfiom af fndia praying to quash the candition
imggmsed by 1:216 2m’ msgondent vide order dated 28,1(}.2{)08
fiic N9.F’SB/COM/CR-Q3/G8-09 me Anm’:tx1zre–C for
ciepositing R’s.1,%,€){)C¥/~ as cash security for releasing the

” vehicle N<::.KA–32~M~45?1 to 113$ interim custody of the

pefitiom-tr and which vehicie is pmsenfiy in the custody of
15' respofidetat in Crime No. 344/08 ate,

EJUURT or mammm Him-I cmmgrig W ma-'mmrnm ms:-1 COURT as KARNATAKA HIGH COURT or mmmm men count or mxumnm WW

WP. N0.4{)83S/ 2908

– 3 –

given to the pfititififiéf subject to the

depositing a sum of Rs.25,000/- (Rupees _
Thousand oniy) with the Govc2rn;;qe11t ‘4 “=

impugned order stands modified 4′ A’

Patition disposed of. V ”


 IUDGE

mm    V