Karnataka High Court
Kiran Kumar vs State By Kengeri Police on 14 October, 2010
-1- IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 14" DAY OF OCTOBER, 2010 BEFORE THE HONBLE MRJUSTICE V.JAGANNATHAN"*. Q CRIMINAL PETITION 330.4957/2010 « .. 5 » BETWEEN: 1. AND: . I Kiran Kumar S/o Madegowda Aged about 29 years I _ R/ at Doddahanasoge v:11ag¢ Kasaba Hobli .. K. R.Naga.ra Mysore District. Raghu V V S/o Kemparafigaiah-"" -- Aged 23 yeaI*:~.=_V _ 1; ' R/at No..1€}.7, Ct A SS I _» T . JoganahailL;" I A'~._S'rAa'te..I:)y Police Station Bafiga10r¢I"'e.., . ;§ Rep.by_IPub!i'c. .P1'osecutor Cityfifivii Cou1'I_ Complex .Banga}ore=§ ' ACT. (By Sri. G.M.Srinivasa Reddy. HCGP] ._ _ . THIS CRIMINAL PETITION IS FILED UNDER SECTION 439 I "CR.'P.C PRAYING THAT THIS HON,BIJE COURT MAY BE PLEASED TO , VENLARGE THE PE"['I'I'IONERS ON BAIL IN CR.NO.I83/ 10 OF' IVKENGERI P.S., BANGALORE CITY, WHICII IS REGD., FOR THE 3 " " OFFENCE P/U/S 399, 402 OF IPC AND SEC. 3, 25 OF INDIAN ARMS ...RESPONDENT
*2»
THIS PETITION COMENG ON FOR ORDERS THIS DAY, THE}
COURT MADE} THE FOLLOWING:
0 R D E R
Memo filed is allowed.
Petition dismissed as not pressed.
Iu t3g§