Karnataka High Court
Devendra Poojari S/O Nagesh … vs State Of Karnataka on 26 August, 2009
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE DATED THIS THE 26'1"" DAY OF' AUGUST 2009..___ _ BEFORE A A THE HONBLE MRJUSTICE2 sUBI~IAsI~:A--Iia.AI§1«' = CRIMINAL PETITION 39.4199/20déI;V. BETWEEN: : '. . . . -- . I DEVENDRA POOJAR1 S/O NAGESH POOJARI AGED ABOUT 22 YEARS, R/O BUDDANA JADDU, KARKUNJE VILLAGE I I KUNDAPURA 'I'ALUK."~. _ iv I 'A _ PEITFIONER (By Sri.MAHESHKIRAN . A A AND: I . ~ 1 STATE OF '- A THROUGH SfiLA_NKARPd\IA»'?f;YANA,.3POLICE REP.' 'BY. STATE PUBLIC PROSECUTOR, HIGH COURT BU"ZLDING-,.,._ ' BAN,GALOE?E--£36OO0I1V, " _ RESPONDENT (By sn.A.v.RAMAKRi'sHNA,"H§iGP) 3§I%1isu.cRL.I5' 'FILED U/S.«-'L38 CR.P.C BY THE ADVOCATE FOR .PE".I'ITION_ER P ":'iNG THAT THIS HON'BLE COURT MAY BE PLEASED TO ENLARGE THE PETITIONER ON BAIL IN THE EVENT OF AVKHISV "ARR3.?V.ST MIN" CRIME NO.91/2009 OF SHANKARANARAYANA THE OFFENCES P/U/S323, 506 8: 376 OF IPC. COMING ON FOR ADMISSION THIS DAY, THE A COUR'i'..MA_DE~T'fiE FOLLOWING: ORDER
–..PI5titiOner is seeking anticipatory bail in Crime
n .§1 2009.