Karnataka High Court
Ramakrishna vs State Of Karnataka on 2 March, 2009
IN THE HIGH COURT OF KARNATAKA AT B;§N{IIaI§i>1§I§, K °
CRI4'.
DATED THIS THE 2nd DAY '
BEI5<_)?,§:
THE HGIWBLE Dr. __JUS'}'ICE.§}{,__EVI:§AK;?}%A$(}5I'Ii$ALA
CRIMINAL ~P£%TIT:oI;%vNi¢;-39r3;;g_42oos
BETWEEN: '
Ramakrishna, ._ _ .
Aged about 35 §'{Eé37'§s\.V *1'
R/a.Janga1pa1ya,._ 5 '
BannerghatttaI--PoAst;I.
Jigani Hobli, _ ' "
Anekal Taluk, "
Bangaiorez. ' "
(By $11.3.Iagmaciiajdz-a,'v'-Adv.) "
Stéitg: "
Rep. by" Excise _£_a_sp;3Ctor,
Auekal. * "
H_ {!43}<I,.Sri,.IBIBéléézfishna, HCGP)
,..PETITIONER
...RESPC)N§EN'I'
' Crimina} Petition is filed under Sectioza 438 of C1". P.C.,
T :;r;No.1/2003-09 of Excise
.};)fayi11g to enlarge tha pair. on bail in the event of his arrest in
.. Inspector, Anttkal Sub-«Division,
.»VB.-éingalore, which is regé. far the offences p/ :1] s.i3, 14, 32, 34,
38(5) ami 43 of Kamataka Excise Act.
This Crijninal Petition comiitzg on far orders, this day, the
Court mafia: the fcellowinge
CRL. P.Ne.3§§éo«,t'2e§$' _
ORDER
In the light of the memo filed b}.=”t-he leéiaigéil coxzxifig}
petitioner, the petition is dismissed as wifi1{‘i1’x\ax§rn. ” ”
b3.r1v*