High Court Karnataka High Court

Kumara @ Mirja vs State Of Karnataka on 2 June, 2008

Karnataka High Court
Kumara @ Mirja vs State Of Karnataka on 2 June, 2008
Author: Huluvadi G.Ramesh
IN me HIGH COURT 0:? KARNATAKA AT    T' " ..

Dated t:;mm2"aayorJune, zoos     

1H1?HON'BL1§.'MRJU.S'1?CE  6'

3. . H,   
Kumara@Mirja, 283313

S/0 Kendaiah, Rio B 

Kmu'galTalul<,T1nnkm'aD1m'1'  '  Petition" er

(ByS:'iKRRamea'_V     

Tumkur  ' V '

(By Sxi H c T % V

Respondent

 is filed under 8.439 f flue CILPC praying to

   111:: pes;i:.a=-omen bail in Crimo No.59!2008 of'Km1igxd Poiioe Station,
*'v.I'1:mkut.' _  " .  .. 

 Petitien comingon forflnierathis day, thecoutt

  _ma®  

ORDER

‘C§>1m.9eIforthepetitioner suhmitathatflmpexitienbe dismhsed asnot

V