Karnataka High Court
Durgappa S/O Doddasunkanna vs The State Of Moka Police Station on 26 November, 2008
IN THE HIGH comm' OF KARNATAK5
CIRCUIT BENCH AT £)HARwA§3~---- f A'
DATEI) THIS THE 25m DAY 0:? NovI:§§;z1gE;§; F2003? "
BEF<§RE _ f ;. % T
THE HONBLE MR JUSEICE N. TAr.~p;-mrjav ''
cRL.P.N'(2.'.f4731g0@$''».T 'V
1. Durgappa, S/o
R10: Village; V j'
'F<;- &rE?ist:';J'LBcI%:iy~583 191%-% M
2- R.am_u.A SI °'M¢mt?é?..5,i11E8PPa.
19 }'€fiI'$;.'0c¢':---
'RI 0:"-«K.K, Village,
' 'Tq. 8:5 I}igt:"Be1l£s:y~583 101.
Ef}adiii;1gap}$§'-{S/0 Doddasunlwzcma,
Doc: Agi,
TX . 1::=,4p2 1:39.:-131 Village,
' Dist: Bellary-583 101. - .. PEFFFIOHERS
&. L.V.K. Advocates)
V State of Maka Police Station,
Bellary Distréct~583 101,
Rep. by SPF', High Court
Circuit Bench, Dlaarwad. .. RESPONDENT
(By Sri N.Dinesh Rae, Spl.PP and
Sri P.I~I.Gotkhincli, HOG?)
This petition is filed “under Section 439 Cr.P.C. praying
to grant bail to pctitionens with coadifipns in
Cr.No.108/2007 of Malta ?olice Station. =
This petition coming on for orders
made the following:
RDER*. M When the matter A
Counsel for petitioners _ mgmoi ‘of
pctitisn.
%%%% M2.’ dfzzug meord. Amardiagly, petition
masmmadggmmfifign
A % Sdf-
Judge