High Court Karnataka High Court

Venkatesh vs State Of Karnataka on 22 July, 2009

Karnataka High Court
Venkatesh vs State Of Karnataka on 22 July, 2009
Author: Subhash B.Adi
 W" a;-~:.m«w mwwmi W3" wmwmcmm MGM C$UR'l" W? fi§fi.KNA"FAKA HIQH CQKERT Q? mwmmm Wfifi C

wwwwmxu vase awmmnwmsxummww !£"'5E:Wm'$M"£& mwwwn mA.'&"' 

E€ THE ffififi (3<'.Z3'i}R'I' GP' §mRHA'I'AE§fis A'? BAE¥G:'*J§&E
DATE}? THIS mg 22% my GE' JULY

I3EF{}RE

'i'HE HQWBLE am. JUs?I$.%$U2:fi5$:i,&  & L   
CRIMINAL PETITION 2~:Q%%33o4%0P%2;§_§T

gay 53:; R § EHA?, fi€$F}

 Cffiin? E'ELE§ Uf§.é3§ fifigflff 8'? 'E558

  FGR 'PHE E'$'§'I'?}iGNER ;?RAYI§'éG 'E"?f§£'E" 'E'"§*§E$
 "-§§$§§'§E.zE €GE}R'E' MAY BE ?§.«EPaSEE TQ E§€i;.«3sR€§E '?§"{§ ?E'§'R,
Qhi ERIE II? CRIME #39': ééfgfifig ('3? E§ANfiE§*§I i..th;;-.2"  "  mmpimna' 133..

She has afiégyefi    magma after

1am' Irnng'   and am-eafim 12¢ me;

 

:2 'o' r:1scI€£;1"¥;h¢  muzuzpla izgurzm azifi fei}.

urmanasgfiiéouaj at: mg £69?'  fiiarwfier an fim way :9

 'aim ixznjurzfi .

 :i.'3m1zme:i far the §eti§$z1ar aufimm fiat

 

gm mmiwagm am

 "'f§'h¢ ease in 'awed on $ €&fl€i&§ atfifiarm

:: t awmaafi

 

 by thia Qrsmri; in

 

 £r.§'s§a.24§3[i fiatfi: 8.'?.20~Q§§ wrimfi ammfi

 at



""*~"  &*§W'W alwwfifi $3?' Kfiflfififffiflfl MEGW €03.35'-ET G3' WRNRTAKK E"EM;'§§*'i Qfiéifi? Q?' mwmmm fifififii

«He; wwwmns wt" nmmuwmimmm Wimyw %_,..q1gV'wg§§ wig» mfi§gNg.M,';2.::

139.3 hag: 'fawn anlmfi can  Qémidmng time saw,
the yefitifinar is aka enlarfi an fiii V 

4, Eiama, the: faflowing awe: Q  A "  

€.".;r2'mm' at ptttitistsn is aim "§fi°3. .'§(3.;'; T22¢'~  is L

enlmfi an bail subgwt   &§1";%;i;itiz:V:*.§3:~%

1.

The
bend far a Efiizpew
Tw¢i§t}f_ §r11?y}J.§§*§th. am szzrety
.f<3§..'.' _?:i1j¢:v"'§:§€i$fa¢£ian af the
arzm, Track Cant: 3,
%%%% :i::.V'v}$.c .§é§;"i§ 3.4; 2653.
2, skmli mt tamper with Ehfi
}:sr§$mi1fi%5'n "'*§?itnma% arzfl. aha}: appear
ahgcmm muggy Wzitimui mam

Sd/'3'
Iudqe

mm'-3'?.?.§9