Karnataka High Court
Rajesh S/O Krishnappa vs State Of Karnataka By on 31 July, 2009
-1-
IN THE HIGH COURT OF KARHATAKA AT BANGALORE
DATED THIS THE 31" DAY OF JULY, 2009
BEFORE
THE H()N'BLE MRJUSTICE SUBHASH _
Q31M11m;._. f'E2'I'ITIO1_\[ L{{).3380[2_(lf___,.¥._§V ' .
BETWEEN:
' RAJESH, S/O KRISHNAPPA,
AGED ABOUT 28 YEARS, = V V = V_
R/A HALE MANE, 3RDCROSS,NEAP2 1~"}SFiWARA V
'I'EMP1.E, BHADRAVATHI, . '~
SHIMOGA DIS'I'RIC'I'.
V V V V V PETITIONER
(By Sri.C.B.ABV_i)UL SAB;..AD--'Qfl3V_
STA"I'E OE'KARNA'E'AKABVY _ .
UPPERPE'F._PGi,.'iC.E X-"3'7E'A'I'ItC"}N;~~.VV '
REPTDBY ITS €}OV'--!'.PL¥V3}A_D"Ei_2}
HIGH <:oUR'r=BU%:LDi'NG;'. .
BANGALORE. - V ' '
_..--.-...
" (By s;{;é.BALAKR1sHNA, Heep.)
RESPONDENT
._ "-['g~,z2:;.'i$°'1»§1.:_,1§:b"ix/3.439 CR.P.C BY THE ADVOCATE FOR THE
PETITE-QNEvIE~ ;%RA¥1NG THAT THIS HOITBLE coum' MAY BE
P1_.I.:AsE1:.-..*:*c§_ ENLARGE THE PETITIONER/MZCUSED No.4 on BAIL
CRIME $0.313/2009 GP' UPPARPET POLICE STATIGN, PENDING
V ' ft)-E; = FILE ore' THE IX AE}Ii}L.CHiEP' METROPOLITAN
VV'*§¢4A{;;1sTRA'r§:, BANGALORE, FOR THE OFFENCE 9,11,:/s 399 83 402
~ 1 OF' 'xpc.
" ' '}Z'HiS PETITION comma ON FOR ORDERS mzs my, THE
C{}U¥?1' MADE THE FOLLOWING:
-3-
ORDER
Petitioner is seeking enlargement on baii in respect of
Crime No.313/2009 registered by Upparpet police, Bangalore
City, for an oflence punishable under Sections 399 of
the IPC.
2. 011 9.6.2009 at about 9.30 13.111. the pqlicépgatdgfiniiéeevj
infoimation as reganis to prepaxatiozii by to
commit decoity. In this regani, the poiic_e W_ent
med’ to axrest all the accused, hmxfever, able
to arrest four accused 321:1′ “‘:h_ey deadly
weapons. Matter is under for grant of
Sd/-n
Iudge
_ .. :v..v«.._fAp/_