High Court Karnataka High Court

Sri Mahendra@Maya@Loos Maya vs State By Gandhinagara P S on 15 September, 2010

Karnataka High Court
Sri Mahendra@Maya@Loos Maya vs State By Gandhinagara P S on 15 September, 2010
Author: C.R.Kumaraswamy
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE EST" DAY OF SEPTEMBER 2010
BEFORE

THE I-|ON'8LE MR. JUSTICE C.R. KUMARASWAM_'{""'~«'.jg.._A,.S'  

CRIMINAL REVISION PETITION NO.1167 OE In

BETWEEN:

SR1 MAHENDRA @ MAYA @

LOOS MAYA

S/O YELLAPPA

AGED ABOUT 30 YEARS

AUTO DRIVER

R/O DOOR NO.756

S.!VE.KRESi-{NA NAGARA

II STAGE, 5"' CROSS "  R_  }   
DAVANGERE -- 577 006. -- V  I .._-.P_ETIT~IONER

(BY SR1: REVANl\IA $IEl;~1..AR':§',, ADv_O:CATE~;:"_:A._,V '  '

AND:

STATE BY  _ .     . .
GANDHINAGARA'-I>O'I.ICE STATION»,,  ' __
DAVANGERE ', ', -_ »= "A ""
REPRESENTED BY LEARNED .

STATE PUBLIC. PROSECUTOR. 
BANGALORE,;_ "I ._ ...RESPONDENT

_ “”F§-£ISD’–CRI»-EVi’AINA1_, REVISION PEIITION IS FILED UNDER SECTION
401305 CODE OE~.CRIM~INAL PROCEDURE PRAYING TO SET ASIDE THE
ORDER DATED. 2’B,6.20I_o”RASSED BY 1 ADDL. DISTRICT AND SESSIONS
JDDGE,” .DAfvAN’GE’R.E, EINE”CRL.MISC.NO.366/2010 AND ALLOW THIS

¥.__|?E”!’ITION.Al’+iAD GR’AN_T;’BAIL TO THE PETITIONER/ACCUSED NO.1 IN
S.C NO.59/2.010_v'(‘C_R..~¥\10.20/2010) FOR THE OFFENCE I’-“UNISHABLE
“UNDER SECTION143, 147, 148, 323, 324, 504, 302 READ WITH 149 OF
* .«IIa!DIA’N PENALSCVOIJE ON THE FILE OF I ADDL. DISTRICT AND SESSIONS
, _JUDGE, *E’AVAN(3ERE, ON SUITABLE CONDITIONS DIRECTENG TO

‘-._EuRN~ISI+VSURETIES.

X,/’

2 .

THIS CRIMINAL PETITION COMING ON FOR ORDERS BEFORE THE
COURT THIS DAY, THE COURT MADE THE FOLLOWING-

QRDER

Learned counsei for the petitioner has filed

15.9.2010. The Memo reads as under:

“In the above said matter, aidA_vocj.atef; for

petitioner I have mentioned47..C”i’–!,_.Revis,i.onA'” ” I
Petition under Sec.397 of –(;_:’r:~!?.C.
Cri.Petition under Sec_;.439 Qf__uC.r_.i3i.C. Hen_c_e,
kindly consider this a.nd*4.._<.M" I