Karnataka High Court
Smt.Muthurajamma vs The State Of Karnataka on 23 June, 2009
IN THE HIGH GOKIRT OF KKRBATAIKA AT BANGALORE
DATED THIS THE 23"' DAY OF JUNE, 2009
BEFORE -
THE HONBLE MR.dUS'I'ICE SUBHASH BAD}
AL P m
BETWEEN:
1 SMT.MU'I'HURAJAMMA
w/0 SIDDARAJU,
AGED ABOUT 48 YEARS,
2 sm KENCHAMMA,
W' ,' 0 VENKATAGI RI ,
AGED ABOUT 45 mags,
3 SIDDARAJU, J '
S/O RACHAIAH,
AGES ABOUT 53 YEARS," '- .
ALL ARE R/AT":4£UCE£TEt3{)£i.*.EANA DODDI,
KASABA I-IOBLIV, =
KANAKAPURA 'I"ALU.K, .
RAMANAGAAIXSR; "
iE33e- sz4i';§."sF2'm1vA$ BAB't};";é.Dv)
Am "
' V' THE. STATE oF K5.1éNATAKA
BY KANAKA-mm' RURAL POLICE
_ RAMANAGARA £3131,
" ~ '1?TE'PT._BY rrs GOVT. ADVOCATE HIGH COURT
3 ..:B;,f 'Smisn R GIRJL mop;
.. PETITIONERS
" .. RESPONDENT
‘V CRLJ” ¥”ILED U/8.438 CR.P.C BY THE ADVOCATE FOR THE
PETITIONER PI-EAYING THAT THIS HONBLE COURT MAY BE
PLEASED TO RELEASE THE PETITIONER ON BAIL IN THE EVENT
OF THEIR ARREST EN CRIME NO: 45/2009 0? KANAKAPURA RURAL
POLICE S’i’A’§’§ON, WHICH IS REGISTERED FOR THE GFFENCES
P/U/S 306 R W SECTION 34 OF IPC.
‘ms E’I’I’f’ION comm on FOR ORDERS THIS DAY, THE
¢°’t”1¥”‘E¥?’f’ h’l’A’l”¥fi’. ‘T’!–1fi’. 3-‘a’£°\f’.’!”.(“1’Nfl\’H”!’