High Court Karnataka High Court

V K Pradeep S/O Vokkaligara … vs State By Kutta Police Rep By Spp on 13 May, 2008

Karnataka High Court
V K Pradeep S/O Vokkaligara … vs State By Kutta Police Rep By Spp on 13 May, 2008
Author: Huluvadi G.Ramesh
ix "Ema man {,'.€)i£RT :31: KA_RNA'I"A}{A AT B;xN<;Ami<;.:%:     " 

Dated this the 13% gm}, of Ev.Iay., 20% M 

Before

7215 IIOAPELEMR mszzcg IE?'  {;:_}2A;xi£;§1é;* - = " 

Crimimz Petigbn '---232': 5 zvéczst '  "

Between:

V K Pradeepf, 26 yrs
SE0 Kxislmappa

Rfa Kothur Viflage
'v"i?a_§pai Taiuk

{By Sri S Sha:'tii ic: 

By S?P, High Ceuft Buiiziing 
 .Bang3l<.;*r:%.§  " 

V. *-.{B+_§.}» sV:&,é3a;;;§:xé1s;i:;§,é;«--.<3?;

Peiitioncr

Resapandcnt

.' A   Petition is fiiexi under 8.433 Bf the Cr,P£Z' praying ta

gnlarge 81¢ fiéiitihafier an anticipatury 'naii in {ha event of his arrest in Crixne

" " 53g-2003.  "

'  '»--"£§iis Criminai Peiition earning on far Qrfiers this day, the Cam":

 ..._ i§1aé§§ the faifewing:

Jew



TV-.2

ORDER

Petifiener is said to be an injarefi in an incident W}ié:%,vhi§ A_carL’w2§ 132:; ‘
an fire and in that baskgmuné the aElegad.’J§§i£:iéént_ has :a:::¢s:4;;:ace;’«’ 33:3

cnmgfiainant injured is aim ms: r.}f danger.

in the circumséancesy mtitien is-aiE:§4§vs:d ‘§’~-.1n the fiéveant :>:fjar’ré:st esf the
péiitiener in wnnectien with Cfiine Paiiee, Eviadikem, he
be raleased an haii 0;1’$:_e:t1r§ng'”a”p::§4$:.’:1′:ia1l«.§:»-fine} Vfer.S0,(}{‘§i’:.f- and 3 surety

fer the saieii suzr;,4.sizbje«:ff fmlkzewiitg €:£);fi(§iA:i:§{3nS?’

o PetitigéizerTéfiaéiijmaiszé:VAifitx:s’éif.’éV’aiiabiéHie the investigating aganay’ as and
when féquéwd;

0 fie /3.§1_3H noikmilpteti §%a7iti’i”?i*3¢é”fi}itnesses.

‘V V’ Iv§§.’:sh:;llA rrzcwe fbf feguihr ‘haii within ans: manth {mm ihe flak: cf his

3fI”C-‘SI £i’I1§§ M5 him/64 Ouk e,Ut,x,7 4

54%-»/i

3d/-fie
Judgg