High Court Karnataka High Court

Omkarappa G H vs The State Of Karnataka on 11 June, 2008

Karnataka High Court
Omkarappa G H vs The State Of Karnataka on 11 June, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGA1.()E1Ji
Dated this the 11*' day aflune, zoos ~j  »
Before V
mg HON'BI.E MR JUSTICE HI:»*.wJr;¢13:$'   

cram’ ‘ at Irma’ ‘ :3 41941:] Aéoaii». T %% ”

Omkarappa G H, 35 yxs

Sio Sauna Hamxmantmppa .

Occ: Social Worker ‘ ‘a

Rio rruekabmx Village = .

Samba Tq, Slfimoga District H ” f ‘

Presently rfa Kottazriszaafiodfig %
Near Post 0&0: Rqaai v_ = ‘

my sn’ RB cm”-5 _ % %
Statc’ri2fK’vV Potice

. . . if-‘oii::.e;), Bangalore Responmxt

– an

A’ Petition is filcd under S439 of the C1′.P’C prawn’ g to

u v.rcIease ‘petitioner on bail in Crime No. 333/200’? of Madivala Police
‘ Vystaiian.

petition comingonforOrdemthisday,fl1eCourt

the following: JV”

ORQER

None appeats for the petitioner, even thoufi matter V

5*

and called twice.

Petition is ciismissed for »