High Court Karnataka High Court

Sri Naveenkumar vs The State Of Karnataka on 24 March, 2009

Karnataka High Court
Sri Naveenkumar vs The State Of Karnataka on 24 March, 2009
Author: V.G.Sabhahit
 (ByL'3d"J§..1H};Ni'I_I;IIAfiPA, HCGP)

-.j';«F.O'R_ THE 'PETITIONER PRAYING THAT THIS HUMBLE CQURT

I _"B*JIAY i3E PLEASED TO ENLARGE THE PETR. ON BAIL IN CRNO.

«V 3_ '2.;6€3jO8 0? CHICKBALLAPURA RURAL POLICE STATION, WHICH
"  IsRI3;G'D.--¥*c>R THE OFFENSE P/U/3.395 op' IPC.

 "  -»v-"THIS CRIMINAL PETITION COMING UP FOR ORDERS on
 .f1_*I»IIs my, ms COURT MADE THE §'(L}LLOWING:»--

13 THE HIGH comer or KARNATAKA AT nmmmga

DATED THIS THE 24TH DAY or mnca 2009f Q .4
BEFORE   
THE I-IOIPBLE MR. JUs11cE_;v.c§,sAz§i¥;IgrIV:fIf'V""' 
§_BI..._mNAL PETITIOH no§II§43"u£g6O9" I"   I
BETWEEN: V' '  V .

1 SR1 NAVEENKUMAR
s/0 CHANDRASHEKAR I
R/A KAREHALLIWLLAGE ;
BANGARPELTTALUK  .~
KOLAR DIs'I'R:C_'I'   
   V    '...PE*rI*I'I0NER
(By M/S CR ax; CK;.AS:;O¢'IIATE$;'AvVQCRu1'ES)

AND:

1 THE STATE  I;AI2NAf§A_KA_ %
m STATE 'PUBLIC.IPROMSIEVCUTOR
HIGH COURT B.UI;33INcI_  
BANGALORE _ I  " . 
REPBY CHEKKABALAPUVRA

 RIFEALI'POLICE'-S'2'ATI.DN
'  . cIvIIKI{ABALLAPUR"A"

u.RESPONDENT

TIIIS c:’I2’I.’.?”‘ IS FILES U] 8.439 CR.P.C BY THE ADVOCATE