High Court Karnataka High Court

Nanjaiah vs State Of Karnataka on 16 April, 2008

Karnataka High Court
Nanjaiah vs State Of Karnataka on 16 April, 2008
Author: N.Ananda


IN THE HIGH COURT 01? KARNATAKA AT BANGALORE
DATED THIS THE 1673 DAY 01? APRIL %
BEFORE % & % u %
THE HONBLE MR.JU$’i’IC’.E & kk

BETWEEN:

Nanjaiah, S/0 Ctfikkamutl-m«Shc’i;ty,

Aged about 28 ycai’:$,”%’- 1 V .. ” _

R/0: UPP8188B1’1k0PP31._3 ”

Malavalli Taluk, MaAm:_lyaV.Distr.ict’v. * “….Pctitionc:t’

«By sri tar
Static of __ – I

Mamiya ” ….Respondtmt

– A’

‘iii

petition i3 filed under secuonaag
C’r.P.v’C.’vp1ayir1g to enlarge the pcfitionm on bail in
Cr.No.i88/2007 of Kinmvalu P.S., on the file of Civil

1 = Judgé (Jr.Dn.) and am-*0, Maiavalli which is registered
vVf_0_1f’;ofi’cnoc punishable tmder section 366 r/w. 34 I.P.C.

This criminal petition oommg on for oztiers this

day, the Court made the following;