Karnataka High Court
M Narayana vs State Of Karnataka on 3 October, 2008
IN THE HIGH COURT or KARNATAKA AT BANGg;;,o:1§g:?'%§"' ~
DATED THIS THE 3&0 my 05' C_)_C:.'.I'{)4BE'}R'," 29:53
BEFORE é Q M ' % " %V 2
THE HONTELEE MR. JusTIcE'AS§§oK"13._ iH:N1c1';'tGimz.,%
CRIMINAL mrmon z~1q§2»:33%.
ANEKALTALUK 3 V - %
BANGALORE RURAL_I)3STRiTtf3"§'.
I %_ PETITKJNER
(BY SIW11up{}SHFA:Ff)§?»$RI :ASf-{OK PATEL, ADVOCATE}
STA'?E_OF'-K2§R?J9§?';%KA ~~~~~ ~ '
BY2ANE.'KAL POLECE STATION
Rama BY"I§.¢1."P,P '
* RESPONDENT
. (BY SRE HONNA¥’PA, HOG?)
“THIS GEL)? iS FILED U/S/438 CR.P.C BY ‘THE ADVOCATE FOR’
1 5AI€’I’IGIP5TORY BAIL IN ‘THE EVENT’ GP’ HIS ARREST EN CR.NO.7″2/08
V U_CrF P;.Nl:3KPgL-AP.S,, HLORE RURAL DIST, WHICH IS REGD. FOR THE
V’ P/U/S1119, 365, 392, 511 OFEP .
%m>2 THE FOLLOWING:
.PE?T’YI’IONER’ PRAYING TO ENLARGE THE PEWTIONER ON
” CRLP. COMING ON FOR ORDERS TH¥S DAY, THE COURT
the last 5 -» 5 months itscif discntitlcs the petitioner to ‘Agra
bail. I decline to grant the anficipatozy bail. it
clear that if the pctitittmer moves for ‘
surrender and/or arrest, the same fie
accordance with law.
6. Subject to this obscrfifgfion. is disfiaiésscd.
bvr