[N THE HIGH COURT 01-‘ KARNATAKAHTDH
BANGALORE D * D
DATED THIS THE 23″‘ DAY D H
THE HON’BLE MR. .msT1CD
CRIMIN PETi*r1H(3NA%»ND.=7D
Sri.I(ris1;1:a_§f14’@;2’H:}’h~Js=.l.Vé.’beI:5g_1ii}
S/olat-:3 » X ‘
Aged abgut.-€3Vyc:’¢s,. ._ ” H
Noww.
shimosa’ra1uk.
:.ShiD1ogii District. …PETITIONER
% % \ and Handral, Advs.)
This of Knmataka Represented
By Public Prosecutor,
A’ * High Count Building,
(By Sn’.H.C.Siddagang:iah, I-ICGP)
iii
.36/%
W V’ ” ‘ 2 .V_ ” has committed theft
This Criminal Petition is filed Soctnu ._of
Cr.P.C. praying to enlarge the petitioner «an» in Cr.i’~!.p.44.f0’Z
of Vidyanagar P.S., Davanagere’ADistrict,é w.hich is rfagisteied i-‘pr
the offence P/U/Ss.454, 457 and 330 o1fIPC.-. ‘ 4
This Criminal Pctiti’é):4jc§ot:1in.g’&}:1: f4:4ora4.4%kthss day; the
Court made the fol§owing:A-V-_….
h4a_:;_ . of regular bail in
444444444 ‘–4fiQ.*’£4/07 of Vidyanagar Palm,
Davanagere, for under Sections ‘
454, 457 and 330 o£n5c.444 *
43 f<_:.secution, on 8.5.07 between 4.30
p.;5%.4=an4 9.00 4154 94434444; having broke open tha lock of
to one G.N.Shivaprasad situate at
)(V
4. According to the petitioner’: is
innocent ofthc allaged oifenocs. «V
5. It is the submission of ‘A J
that petitioner is a habamai ufizader %m1%%heJi%s .;i@4g§o1ved sn
some other cases wisichfi
6. ifs of the petitioner’s
counsei §ne%ii§%%th¢cases’ when has been granted bail.
Hafifing’ t:pF’t!1¢’ circumstmncas, in the cvcnt if the
path is’ he is likely to abscend. Hence,
is dismissed.,
Scll-3
judge