High Court Karnataka High Court

B P Naveenakumar @ Naveen vs State Of Karnataka on 31 August, 2010

Karnataka High Court
B P Naveenakumar @ Naveen vs State Of Karnataka on 31 August, 2010
Author: N.Ananda
_1..

}IN THE HIGH COURT OF KARNATAKA AT BANGALORE

1.

 "  ..AN"'i5:<'  

DATED THIS THE 3151' DAY or= Am-3usT 2010

BEFORE

THE HoAi'aLE MR..msTIcE N. ANANl3«u»'-'.--'.'_A'g:.__'_:"..' if 

CRL.P.NO. 4003[2010

BETWEEN:

B.P. NAVEENAKUMAR  .

@ NAVEEN ' 

s/0 PUT-TARAJEGOWDA  
AGED ABOUT 28 §(EARs_-.A--  

B.R. MANJESHA @t:nAN:_Gi--A''oi 1' A

S/O R.AMAC1ifi.A.NDREGQW3D:'.Xg ,

AGED AB-0i.JT 2:7. Y'E'ARS-.   

BOOTH 'ARE P./_Q BAL.LENA.HALt;I VILLAGE
€$ANT'HEi3ACr'i,AtiAi»_tI HOBLI,

TALUK K.'R..fi?AE'T,   A ~

DISTRICT VM'A.__:'\i pYA«.i"-  o Petitioners

. _ _Srii.t'Mai*aanfhesh S Hosmath, Adv.)

 ,_ STATE 'Q iéAi~_§Nj.ATA KA

BY ITS 'PU_'_BLIC'PROSECUTOR
HIGH counter KARNATAKA

ANS

 BANGAVEGRE --- 560 oo1.

s<.R. PET POLICE TQ. K.R. PET ~
Respondent

(By Sri. Vijay Kumar Majage, HCGP)

This Criminal Petition is filed under 11/5 438 Cr.P.C.

the Advocate for the petitioners praying that this

Hon’bie Court may be pieased to eniarge the petitioners on
bail in the event of their arrest in CR.No. 46/10 of K.R. Pet
Town P.S., Mandya Dist., which is regd. for the offence

_ 2 _
punishabie under section 143, 147, 148, 324, 3?9 r/w 149
of IPC and etc.,

This Criminal Petition coming on for orders this day,
the Court made the following: — ‘

QBDER

Learned counsei for the petitionersl.__”pray:si’

dismissai of the petition.

Learned HCGP takes notice.

A memo is fiied to that’~~~t.e’ffeCt. V. MemOf’_:isV’V”a4§ihél5\ted.

Petition is ciismissec!_as_ withd raw:’n.V ” it

NG*