High Court Karnataka High Court

State Of Karnataka vs Mundargi Nagaraj on 23 June, 2009

Karnataka High Court
State Of Karnataka vs Mundargi Nagaraj on 23 June, 2009
Author: N.Ananda
IN THE men mum' 01:' KARNATAKA 

cmcurr BENCH AT DHARWAD   : "

DATED THIS THE 23813 DAY 0? J1}1;:E;.::2oi99V' 'A ' L

BEFORE _ V V
THE f-EON'BLE MR.JUéi*:1C:3'_iV.Ar§A§£DA = "  

CRIMINAL REVISION 'P ffRITION 'V

SETWEEN:

State of Kaxnataka,

BY

?1ice Station,'   " 

PSL Cow}. Bazaar, vv 
'  ' ...Peti1:§.encr

(33: 3:42.

,a3.1.'£D_=_

 
SI 0 late Bheemappa,

' " 'Aged é*J:}i>1;t~43 years,

    Fort,

.  Bfifiappa,

S] 0 Eionnurappa,

 'A : ,Aged about 38 years,

F2/0: K14. B. Coleny,

" Netji Nagar, Bellary.

. Goudlu Ravi, S/0 Gurappa,

Aged about 35 years,
Business, R/0: Tiiak Nagar,

Contcmmenft, Bellary. ...RespondeI1ts



:2:

This petition is filed under %<:tion _3§'?" 

Cr.P.C. praying to allow 113$ petition and set:;.;aéicicT.Vtft1s§"<;15('iei*» 

passed by learned Pxisessions J:J_dgs.,_ 

Cr}.M.P.No.93/2009 dated V:*;3.~2009; _.en}£at_gingf ':_he'; '
rtspoadcms/accuseci 3'~Eo.18, 14 '.and_9j0?C1  {}1¥f"vC_V€?§'lt. of 

his arrest in cr.No.29/ 2009 of Cdwl  Po1i'c.:,vS1a:ti'<Tm 

rumxer be pleased to dismiss Cr1;'M;P.No.93}'£30{)'9 fjazecx by

respondent] accuscd before Sérasians »;L11éi.gé;' 

This petition ccyming g31.f6r_bI>ders ‘1:§h’is=..Aq:1:g;§,;, the Court
made the foiiowingt ‘ _ ‘V –. .

‘¥’his is the bail granted in

Qefjtian No.93} 2009 -an the file of
Pri.SéS3i611s

‘ ‘V §}i1(3:13.1€i have filed an applicatimcx Imdcr

. 439(2) for cancellation (inf iaail. Therefore,

as net maiizrrztaiaahie.

Sd/’22
Iudgé

” _ §ts_.*