High Court Karnataka High Court

L.Ramesha @ Jogappa vs State Of Karnataka on 10 December, 2009

Karnataka High Court
L.Ramesha @ Jogappa vs State Of Karnataka on 10 December, 2009
Author: Huluvadi G.Ramesh
}N THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 10" DAY OF DECEIViBERV2i§fiQ_

BEFORE

THE HON'BLE MR. JUSTICE HLILUVADl;(§§R.2XM_EVS§~i " O'

CRIMINAL PETITION No;so12 0F29O(1§%Ak 
BETWEEN: O O O O O

LRAMESHA @ JOGAPPA 

s/0 LATE L1NGA1AH%O_'%';~% I

AGED ABOUT 35 YEARS'  

R/AT #20,5TH CROSS;"»f"~ ' _  v_ 

3RD MAIN, Kz'~VM}\LA,NAG'AR«.A"*  V' _ 
BANGALOR'E47€53:O':__-.'_ ~ jg   g ..,,PVETiTIONER

(By épi M(mAnz;:~:O%::~ ijrvfiiri-,:\R FAROOQ, ADV}
AND: V O  

ST'A§;:TI;Z__OOOF KAREMT./\KA

  HANU_M.ANTHANAGAR
_ PQL1CvEAS1*AVj"1QN  RESPONDENT

SI’iv.3’x§f§f1§H R Gmm. HCGP)

“‘If_}9’iIS CRLP IS FILED U/8.439 CR.P.C BY THE

ADE/’OCATE FOR THE PETITIONER PRAYING THAT

A’ THIS HONBLE COURT MAY BE PLEASED TO RELEASE
PETITIONER ON BAIL IN CRIME NO.182/20(‘)9 OF
….-HANUMANTHANAGAR POLICE STA’F1_ON,FOR THE

OFFENCE P/U/S 3(34(_A’) R/W SECTION 34 OF IPC.

THS CRMMNAL flflTflON CONHNG ON éak,
ORDERS *nns DAY, THE COURT i%ADE.’THE_F

FOLLO”HNG> ,””

Lezu’ne.d Counsel for the ‘VL”p¢_titig)I1e1’ ‘E1-:1;;s f’iledV}z1 Memo
seeking perm1’ssi0n to disfiii-ss the pefit}-Q11 ai;~;Vn0t pressed.

2. in \{i_C:’;{\/ ()§:”‘fhe ~Me1TiQ f’i1¢d;f«’petiti’6n is dismissed as not

pressed. ____ 1″

Sd/-‘ ‘
….. .. . JUDGE