Karnataka High Court
B R K Raja Yadav S/O B P … vs State Of Karnataka By H A L Police … on 28 January, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28?}! DAY OF' JANUARY 2909- [
BEFORE _ V Q
THE HOWBLE MR.JUSfm:E 19:". AN'Ar§:>A""{ ""
CRIMINAL ,PETITIm\* .§m.4~1}/ 20049' ' '3
BETWEEN: 5 " V.
B.F<.'.K.Raja Yaciav
S/o. B.P.VenI(at9,fan;aane:'
Aged ab-3t1t3O -. ' A
R/a: No.2, 2993» (:ajo§{s_,_ _Vec:1f$2bhgdran.%;1gar£-Lt
Vibhuthipur}:-1 _ " .
BangalorcM_§}it"y.._ '«1.::__ _ _ " A' ...Pe1:i.tio11er
(By Sri VP;a;ash§1,' Afiarocatc)
Am: 1' 4' ' "
State ;of' 3§.aI'11é1Vt&3{£§x V'
- " '~ ._ By Ii LE3. PoI_icc '
Baugaioxii City ,_
(Rep. » Public Prosecutor) Respondent
(By. 35 p.;;:.~W¢z, Add1.S. 10. P.)
‘I’.his¢Vp.éigition is filed under section 439 Cr.P.C., praying to
“~ t:nlarge ‘ .:;he petitioner on bail in Crime Na-.492/£2008 of
” L.If{;;é’.;L,_Pc:§ice Station, Bangalore City, rcglstczrcd for offences
“–pur1jsl*i;ab1e under sections 498-A, 304-B r/W 34 iPC.
This petition coming on for onicrs this day, the Court
VT ~mJ e the following: