High Court Karnataka High Court

Praveen D Souza vs State By Jayapura Police Station on 21 October, 2010

Karnataka High Court
Praveen D Souza vs State By Jayapura Police Station on 21 October, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 218'? DAY OF OCTOBER 20,10
BEFORE % A %  

THE HONBLE MRJUSTICE   %

CRIMINAL PETITION  4501/204iIOi%I '--   'J 

BETWEEN:

1. Praveen D'SOuza
S/o Poul D'SOuza  
Aged about 28 yearS"'~.. E
R/at Bylu " '  '
Goneebeedu V
Mudigere Taiuk.

2. Srinivasa  '

S/OvGu:CL1VSWaffiiy- " _

Aged aboi1"t_--:?,3 years _ .

R/a'''.Kerebi1achfiVillage " 

Channagiri Taluk' _   t' V

Davanagere Dis_ric,t " "

O;Ccu._patior1 .:_Coo1ie. ...PETI'I'IONERS

  Adv. (abser1t))

State by"Ja3IIapura Police Station

L I ._.?ChikmarI:g'a1ur. ...RESPONDENT

Vijayakumar Majage, HCGP)

This Cr1.P is fiied under Section 439 Cr.P.C

“praying to enlarge the petitioners On bail in
* Cr.No.30/2009 of Jayapura Police Station, registered for

an offence punishable under section 395 IPC.

This petition coming on for orders this day, the
Court made the following:

There is no representation’ fof’petitione1§s;_V,Offiee

objections have not been coéhzoiied “deL315ite”uoV

granting sufficient opportunities The:”efo1’e’} goetition is

dismissed for non pro’:s’e{:uti’on:._
sale
e Judge

13.38.