High Court Karnataka High Court

Balappa Hanumantappa … vs The State Of Karnataka on 15 May, 2008

Karnataka High Court
Balappa Hanumantappa … vs The State Of Karnataka on 15 May, 2008
Author: Huluvadi G.Ramesh
IN T1-11: men COURT OF KARNATAKA AT BANGALORE
Dated this the 15"' day sf May, was

Before

mg' HCWBLE MR JUSTICE H V G f   5" "

Cr:mm' ° at Pet'.-tw" a 2:31 X42003"  " "   '
Balappa Hanumantappa Muddarmavaf .. _V
46 yrs, Sic late Hanumanthappa  "
Agriculturisi, Ria Hanaba Raiti Taluk   ' ~. _ 
Baiihongai Taluk, Bclgaum Dimjict  *   "Petitioner
(By Sri NUday Kmnar, Adv.) M' 'A  L' %

Area':

State of  W  7
Baiiho12gai*Taluk, BeIgaL*3}'i.I)iE~1:{i'c$4  Respondent

(By 3:}: sa1ar:;ag2x;aa.Gi>>  '

Crimmal. ' éem; is filed under s.43s of the Cr.PC praying to

 geieasg flag pa;i:.«i§:m_ on bail in Crime No.28f2008 ofNesargi Police Station.

 ._   Petition earning on for Orders this day, the Court

 the faflotffhgz

ORDER

” _ V “~Govcmment Pleadcr to take notice.

It is the submission of the petitionafs ceunsel that the other three

‘4 ficcused have been granted bail whereas the petitioner is said to have been

um’