Karnataka High Court
Shivaraj vs State Of Karnataka By Sho on 21 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 218? DAY OF OCTOBER 2c:f1:'o7;_:.o
BEFORE
THE HON'BLE MRJUSTICEZ' Q "i
CRIMINAL PETITION NoA;y3_5:9o'/2oiQ &~ . 2 "
BETWEEN :
1. Shivaraj
S / 0 Vajravelu ,
Aged about 30 years ~. t
R/o Kadaranayakanahaliii' V "
Maravadi Pos*':a_ "_' 3:
Dharmapufiiv 2
Tamil Na?:lu._..'''=__ " '
S/o N_£u1?a.iyapj3a'v-.,A"~ _ é ..
Aged about 35'
R/o Nadala P'uE1L1fL1, =
LalladipatfiTa1uk '
Dhégnfiapuri D-istrict.
" y Aramilmlacm, ...PETITIONERS
Adv. (absentl)
5i,*'f'.__S'taAte of Kamataka by SHO
A I.\f/I»i(:o Layout Police Station
BaI§;ga1ore City.
" __ "'Rep;. by Government Pieacier
T 'High Court of Karnataka
_ "Bangaiore. ...RESPONDENT
{By Sri Vijayakumar Majage, HCGP)
This Cr1.P is filed under Section 439 Cr.P.C
praying to enlarge the petitioners on bail in
Cr.No.71/2010 of Mico Layout Police Station, Bangalore
City, registered for an offence punishable under secti.on
395 IPC.
This petition coming on for orders this;---- '
Court made the following:
There is no represgfitntati-on.."for'"'petitioners».*V: Office
objections have not ableeiifi' despite
granting sufficienigt'-~oppjortiinitiegsf"flfherefore, petition is
dismiss editor non pifosec»1§tion..
.....
nas.