High Court Karnataka High Court

T G Vinayakumar @ Vinu vs The Station House Officer on 6 October, 2009

Karnataka High Court
T G Vinayakumar @ Vinu vs The Station House Officer on 6 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BAN
Dated this the 6"' day of October, 2009_:~«~~--«".'  
Before  2 x V  'M
THE HON'BLE MR JUSTICE m;z;i;vAm  -:   T_ 
Criminal Petition 473? 'r.2tr09 C. C C 
Between: V»  
T G Vinayakumar @ Vinu, 32 'yrs

S/o T A Ganapati, Hudoor Vi]i.age._& Post   C

Virajpet Taluk, Kodagu District" '  '  Petitioner

(By Sri R K Niahadevtt,'-A_dv.)   --  V

And:

Station House Offiice1' 3:.:__

Kushalnagar Po}'iceI3tatioirI1  

Kushalnagar, Kodagu.'E)1§trict   . [ Respondent

(By Sri Hohrrappa, GP) «V  * U

.» xCrimin2.r1"Pet,iV_t_i_onv is filed under S439 of the Cr.PC praying to

 V.en1argVe*--the Epetitioner on bail in Crime No.1 12/2009 of Kushalnagar Police.

 CV  '"Vfi3is:"t".».'1jir1fi"n;;1v"_E'etition coming on for Orders this day, the Court made
the ~.fol--1owing:   V

ORDER

_ ‘Petitioner has sought for grant of baii in connection with Crime

___””‘.No.V’1;12/2009 of Kushalnagar Police for the offence under S302 r/w S.34, IPC

‘V ‘ » ‘A S3, 25 ofthe Arms Act. E959.