High Court Karnataka High Court

B R Kantharaju S/O Ramakrishna vs State Of Karnataka on 13 February, 2009

Karnataka High Court
B R Kantharaju S/O Ramakrishna vs State Of Karnataka on 13 February, 2009
Author: Dr.K.Bhakthavatsala

cRL.P.Ngf.5_;§§ K

5. Mexeiy because the star witnesses have ,

prosecution and other two accused have
not a good ground to entertain the L»
petitioner on bail when the ofiencew is V
pertaining to triple murder -no to

enlarge the petitioner on bail. ” VA ”

6. In the mslilffi,’ same is hereby

dismissed.

Sfif-as
Judge

b11v*