IN THE i-HG?-i "'O"R'i" "F KARN 'TARA AT _ DATED THIS THE 23?? Dnvpff' % _ BEFORE' ' % T % TI-IE HON~fiLE MR;JI,_I.S'l'lCE_ N AN.»..r~i%L-'# _,%v % CRIMINAL PETiT1bN_ No.' 792;%2ooi§ 1.
Rajappafié. Nasa%b1ifis1i[a1ia;%%L%%% % t
Sic; D€}fl.'{§-£’9u’P..}’;’- ” _
” j V” ‘
2.
S/o Nagaxaju, .4 _ _
ED
S19-::m,iva-.s{ _ ‘ . .
— .. Slo Dgteawanijl,
Agra: 3 _’~,-5’5′.-¢”i1″‘f’a. V
All residents of
” — :””!¥!3?%=i1a_P1»%anaha111. ‘ Villa’ 38.
V ” phat,
Bangalore. Petitioners
.. ,{By..Sr1:C. R. Raghavendra Raddy. Adv.
State of Karnataka.
By poiice. Rcspondc:-..
(By Sri. Anand K. Navalghnath. HCGP)’
fill
This pefiticn is 2:1.-..r: under s%c*.i9I’. «+39 as ;.~=%-«arm
1″‘. J?’F”IB.
to enlargé petitioners on bail in Co No.24781’l.!_2007.pei1£li1u1g”
1191,
on the me of v Acid}. at
the Investigating Officer or ayay” othei; Qffioetj, who L”-is
investigating in this matter to Athem’ 9n–.i)e2ii».,_in.:.
event of their arrest in the above c’a.se;..and em, ” ” ~
This petzuen “wing rm’. :*hu_iV
made the following: ‘ T
ia dismissed as withdrawn.
Z _____ .. v
xudqe
Sub}