High Court Karnataka High Court

Sri.Maruti Yamanapa Madar vs State By Ron Police Station on 26 October, 2009

Karnataka High Court
Sri.Maruti Yamanapa Madar vs State By Ron Police Station on 26 October, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 26"?" DAY OF OCTOBER, 2009»ii'j««..If;_

BEFORE

THE HON'BLE MR. JUSTICE A.N. vEN.t:r3oPA--LA"G'O'woA   

 

CRIMINAL PETITIONV"Nf_9;77:3{i,f.2'(§()'Sl  

BETWEEN:

Sri. Maruti Yamanapa Madar,
Age: 40 years, Occ: Coolie» . _   V 
R/o. Gulagundi, Tog: Ron} «  :   i,   PETITIONER

(By Sri. Venkateshl§.Bha'ga't,::)§ldv)._t-.__I  I I 

AND:

State by" Ron Police ":€3tati'0n"'-

Represe-ntedby'the.__»"I '  --

State Public Pros.ec'utor"~_.  

In High Court of Karn'ataka~--.tV '  RESPONDENT

 (By Ssjil."Ps.,H.GVotkhi'n'di, Hccp)

 ] Thlis cm: is filed under Section 439 of Cr.P.C.
€;_3r'aying to 'pass an order directing the learned JMFC, Ron in

Crime.NlO.f*5'Q;'2v0O8 of Ron Police, to release the Petitioner
on bail in .coi:_m"ection with the offences punishable under

. Sec."-30?.' R/'W.Section 34 of IPC, by allowing the bail
 'petition filed under Section 439 of Cr.P.C. of 1973, and set
.  .ltl'.ep__etitioner at liberty, and pass such other orders as this
'=.Hon'bl_e Court deems fit and proper in the circumstances of

I  t'he"case.



K}

This CrE.P is coming on for Orders this day, the C_.o_urt
made the foiiowing: 1 

ORDER

This petition was flied on 31.o7.2oo9i…It’aii=iats[i:isiteci4″

on 0836,2009 for non compliance ofiiee’,

weeks time was granted to_4_con§’p.i_y”i-withgith.e4_vofficer

objection. The same has not ilfraéri _dohe.-.’&_V’iher:e is no
appearance for the peti’t;io’ner._’_$VH:eAri’ee_,.the petitioii stands

rejected.