High Court Karnataka High Court

Vasantha @ Vasantha Kumar vs The State Of Karnataka By … on 3 July, 2008

Karnataka High Court
Vasantha @ Vasantha Kumar vs The State Of Karnataka By … on 3 July, 2008
Author: Huluvadi G.Ramesh


IN THE HIGH coma’ OF KAR’éATAKA_AT
BANGALORE

l)A’1’ED THIS THE 03*” my OF J1:i;.§?’ Y
BEFORE n T T

THE I~I()N’BLE MR. .ms’rI(,9E

CRIMINAL PE’I”iT§0E\f”M}..256,’§v:i)’E%’.’2§T§§§T;

BETWE’EN:

gmwx

Vasaniha

S/0 N.L;aks’i:.§niné;;aya;m, ‘ ‘

Aged abQVm’.’_2§Vycm.S>’ ..

Re1:i’ée;:tT. (,3)? Soiifziexzéizaili,

Bé1;ga_I3rc45tT:{}Qf§EM. – I MPETITIONER

(By sm_pm;mg-fig],Adv.)

‘ * StatsL%6f’Karnataka by Tavarekere
uSI.*1ii:):a, Represented by the
Stafi{)f’i Ef¥(}{iS€¥ Officer. …RESPONBENT

E’+;ri;Baiakrishna, HCGP)

link!!!

Thifi Criminal Petition is flied under Section 439 (If
Cr.P.C. praying to enlarge the petitioner on bail in Cr.No.9{)!08
of Tavarekere P.S., which is registered far the effencc
P/U:’S.307 ofIPC. ‘

)8″

bail on his executing a pxssrscmal bend far Rs.25,{}{}§:} and a
surety for the said 3%}!!! tn the satisfaction
Couri in cnnncctimi with Crime
{allowing cenditic:-113: ‘ ” ‘ V

(i) Pctitiuner she-1l 1 ‘~_fi§1n$elf

investi ggfing ‘ask Afefgiaired.

(ii) He shaI1″mfiat– tfis: -witiacsscs.