High Court Karnataka High Court

Murugappa vs State Of Karnataka on 17 March, 2009

Karnataka High Court
Murugappa vs State Of Karnataka on 17 March, 2009
Author: V.Gopalagowda
 

3:: THE HIGH COURT GI? KaRNATA1<.A AT Bamagzfifiég

Dated: 17th day of March    "

Beforts?' 

THE HON'BLE Mr.JUs'r:c;E \z;c:énc»1$25.:;A%:;<§az3m{'A

CRIMINAL Pzrmrm; Nkig-4:49CJ;2 0;{)3«..  
Between:  %»   :

Murugappa,
S/o.Lat:=: Govindappa, _ 

R/o.Gux1jurupa1y'a,  '

Varthur Hobli,    V     

Bangalore E3as£%_Taij1i€,   _   PETITIONER

fay  ( 3;é§vda 3.; Assts. Advs. )
And: ....  % _ § % .

State of   r   *
by Varthur P_]ic:%: Staticjgg' 

Bangalore Disffigt. ' V. 
Rapid. by  Piead CI',

 .' V .    v.. _ _ . . . .« 'V
 Byaxzgaiurg Sztyv. V _  RESPONDENT

f '~ T';§;.3y  Bhavani smgn »-- 3913)

~«o{}0~«

  .. ,Tm+s= 0:113 is filed under Sectian 439 Cr.P.C
 _ pivyirig to release the petitionar on bail in Cr.No.1?'5/G8

 Vo_n*._f:hc::°file 9f the: Chief Judicial Magistzmte, Bnglorc (R)
"  .__ 'Dist. Bangaiore.

This CFLP coming on for orders before: the Ccurt

   iiftzis day, the Court paSS€(:l the followin :-

\\/

 



 

§~.'.'l

ORDER

Perused the order goassed by the ieazéffred, 4:
Judge who declined to giant bafii”‘tcs– .t31’e :T}:e
aifence alleged against f:h<=:
punishable with death or Thé:
murder appears to hair; A féfflther ané
sons. There is directu4"V0'.{eVr*f the petitioner.
Hence, it is mt};

2. Pfiflffdvfii .diS§3.’£iSS§t?L ‘ ; K

Sd/
Judgg

MP