Karnataka High Court
Ramesh S/O Nagappa Paladi vs The State on 25 March, 2009
IN THE HIGH COURT 0? KARNATAKA '
CERCUYI' BENCH AT GULBARGA
DATED '91-us THE 25% my QEA»MARc.a',"2éG9 *
BEFORE
THE HOWBLE 1~.«iR..:Us*1*I'::gV sumésm E;; A;I.j;»:_.., :2
A PAi.AD_I
Age:(-38 b , V.
OCC: z?s5(}i?f'i{){JL'E'U-RI?)-A ~ é "
;reA{;fisV1};3 s/C: '9EV.INDRA}3PAfl
-- f
e:3Ar;:c::_AG%R:s;:;.I.fm_RE%% '
En}
B0'1}H.AR;"; 'R{(J..V\}'Y[.'9i'ALPUR WLLAGE
' 'Tc; HUMNABAD, ' DIS'I':B£DAR.
PETITIONERS
h(§:3:;V»Vf5:§:V4S3?fIVfiiVIfiA'§3UD[}1N, ADV.,)
A143.'
., "?*1+;g STATE.
THROUGH BEMALKHEDA POLICE STATi{)N
=frQ. HUMNABAE), DT{S'§':BEDAR,
"RESPONDENT
(83; Sri SUBHASH MALLAPUR, HCGP)
Ev}
THIS CRLP FILED U/S.4i39 CR.P.C PRA’;’i’I*-}–(‘§’–«. “‘.
TO ALLOW THE PETITION AND ENLARGI;1″””F Ii~E1: 5 ;_.
PETITIONERS cm BAIL IN CRIME NO.46’fO8,’A£)F’
BEMALKHEDA P.S. wmca IS REQ;sTEREn~-ma f1*:~.1E.A
DFFENCE PUNISHEBLE U/S 143,” 24?; ms, 32%; 325′,-?=
504, 506 R/W SEC 149 OF IPC.
THIS CRLP. COMIN(}:_’C9,N ¥e*’i”~;’ VG§2DE1§$:.i._’I%HV;s:3
DAY, THE mum’ MADE THa*’~v£j(;:.Lowi-N_G:’V.T
R
The Lia} has filed
a mama tfie «Vgcfition.
:Me’m » ‘ “i%~,C<§rd. Accordingly, the
paition is as Wiihdmwn.
Sd/~
JUDGE