High Court Karnataka High Court

Thulasiprasad vs State Of Karnataka on 24 March, 2009

Karnataka High Court
Thulasiprasad vs State Of Karnataka on 24 March, 2009
Author: Manjula Chellur


xx was HIGH covnr 0? K&RNATAKA, BANGALORE V

mamas wars was 24″‘nAx or MARCH, 2ee9; jfy .

BEFORE
was nan ELE MR5. JvsrIczJfiésuULA cgfi@@s§ .i.”
cRz.p.No,437/§9°§ A L
gmrwszu Vb.’

Thulasiprasad, 27 years 3
Sic Late Shanthe Gowdé. f
Presently Rlat “‘ -‘
Somanna Building
Kathanuru Village

3.P.Nagar stivyhase
Bangalore City.f”, »’

Permanént re$i¢éfi£,5fJ°~9
Sugganahalli Village; ‘

Ramanagaa Talak & nisé … pmrzrzouga

“*%_{ByfiS$i¥ 3. c Hanumaiah and KSA Ready, Adv.§

Tfie Sfiaté §f:Karnataka
By Subramanyagura Poliae

x_” BY State Euhlic Prosecutor
Cf; Eigh Court Buildings
.fat’Bapgal¢re

RESQOHDENT

T* {fig Sri.Sathish R.6irji§ HCGP}

(:7 the
//

g/

?his Crl.P. is filed. under se¢ti¢n 439 of

“VCR.P.C by the Advocate for the petiticner praying

that this Hon’ble Caurt may be pleased ta release
petitianer on bail in CR.§o.461l2e08 of

v
Ex)
I

subramanyapura P.S. , Bangalore City,
registered fax the offences punishable 1
Sections 498(3) , 304 (B) of I96 and SeGt.’i.’i2fI1S.:.’}3 a=.1d.

4 of D.P.Act.

This Crl.P earning on ffigr

the couxt made the folxewing:
o R R

This Crixtainal V2:=s;1:it.i,A::; =.~_:j.’s \”c}.i._.srnis’$éd”‘Va5 not

pressed in terms filed by

Scl/-3,5
Judge

U}