High Court Karnataka High Court

Thimmarayappa @ Yadahalli vs State Of Karnataka on 3 August, 2009

Karnataka High Court
Thimmarayappa @ Yadahalli vs State Of Karnataka on 3 August, 2009
Author: Subhash B.Adi
IH THE me;-1 court? or KARNATAKA arr BANGALORE
DATED THIS THE 3&9 DAY OF' AUGUST, 2909
BEFORE T T
THE HONBLE MRJUSTICE SUBHASH 3.5.9} 7:
CRIMINAL PETITION N0.3384i20o9.':_f" ,   
BETWEEN:    
THIMMARAYAPPA @ YADAHALL1, V 
S/O LATE MUNI SWAMAPPA,

AGED ABOUT 70 YEARS, _

RIA N076, HULLA HALLI VILLAGE,
JiGANI HOBLI, ANEKAL TALUK,

BANGALORE RU EAL DIST.'  
BANGALORE,  V'

'%  ,  PETITIGNER

(I33 'S;-5. R §i"IéA43§igsHEif;.a;eA;AA;§<;':}

STATE OF KAi®e;_§;':AKA._ V'

 A. (By" 3:'-'i;'B'.BA1,AKR1sHNA, HOSP.)

 RESPONDENT

A ' U"$.Ri;;.?'~F}'LE'D.._UfS.439 =::R'.'15.'é BY THE AIJVOCATE ma T1-{E
p:;%:'3fm{%:~JI3:':=:i"'-«..;§R.m1<:G THAT THIS HOWBLE COURT MAY BE

'   PLEACQSD TO. RELEASE THE PETE. ON B511, IN cmm NO: 145/2009

'OF BA§:2s{E'i2.a::;-:A1*rA 901333 STATION, PENEHNG on THE FILE ore

7' f"<2'f§¥:L: ,éRL."<:ivzL JUDGE (JI1'.DN'.3 J.M,F:c. AT ANEKAL, FOR THE

   WU/S 143, :47, 148, 392 R/W $20. 149 01:' IPC.



THIS PETFFEON COMING  FOR ORDERS THIS BAY, THE
COURT MADE THE FOLLQWENG:

ORDER

Matter is under investigation. Ofiiznce aiiegcd against the
petitioner is one punishable under Section 302 I’/W 149 of the

£90.

2. Considering the circumstances and

invrzstigation, not a case for grant of bail at .»’3- ‘_€u5-ige;

petitiomfir is at liberty to renew his _j

sheet is filed.