High Court Karnataka High Court

Krishnappa vs The State Of Karnataka on 16 March, 2009

Karnataka High Court
Krishnappa vs The State Of Karnataka on 16 March, 2009
Author: Dr.K.Bhakthavatsala
CRL.P.No.46I9/2008
IN THE HIGH COURT OF KARHATAKA AT BANGALORE;

DATED THIS THE 16th DAY OF MARCH 2009   

BEFORE

THE HONBLE Dr. JUSTICE K. BHAKTHA.VHTSAL}X__  '  

CRIMINAL PETITION No.45E'I9/K2068   ._ I, "  E

BETWEEN

KRISHNAPPA
S / O MUNIYAPPA

AGED ABOUT 55 YEARS"  .   . 
R/O BEHIND NEW COU§?T'BUI.LDING  A ' 
GAURIBIDANUR   _    .
CHIKKABALLAPUR.DI;3'FRICT..     ...FETITIONER

(By srI.M.H.sAWI{AH;Vf.ADi?:V)"'  ' ~ » 
AND V E I

THE STATE OF KAR.NATAKA,'~.._ 

OFFICER IN; CHARGE; . _ '

GAURIBIDANUR  "  """" 

TOWN POALICE"3j'T.A'I*ION,

GAUR.IBI.D"ANAUR§ =   I ' ~. ...RESPONDENT

 {Ey srI.A'.Y;'RAMAI{RIé;HNA, HCGP)

 I 'THIS C.R'I.;_I== FILED U/8.439 CR.F.C BY THE ADVOCATE
F'GR*--'fPI.E_PETITIONER PRAYING THAT THIS HONBLE COURT

 , '1MAY'~B'E.VFL'EAsED TO ENLARGE THE FETITIONER ON BAIL IN
V.7;1C'RIIyIE."IxIO'.53/2008 OF GAURIBIDANUR TOWN P.S.,

CQAIIVRIBIDANUR, WHICH Is REGD. FOR THE OFFENCES

  ; . . 'F/UT:/v'S'.'3'66--A AND 376 OF IPC.



CRL.P.No.46 I9/2008

This Criminal Petition coming on for orders, this day," the
Court made the fo1lowir1g:-- ' 

ORDER

In the light of the memo filed by the_;1ear_ned £5;-. it

petitioner, the petition is dismissed as not ijressedi
.V t __

br1v*