Karnataka High Court
Baburao S/O Vital Rao Maratha vs State Of Karnataka on 30 March, 2009
- f3i'RC.'€Ji'1"~--}§3ENCHV GULBARGA.
'v3éI;.$H§,-PANAPPA K. BABSHETTY ---« HCGP3
4:0 RELEASE THE PETITIONER/ACCUSED No.1 BY
ACCEPTiNG REQUIRED SURETY IN CR.NO.80/G'? OF
LEANWADA POLICE STATION.
IN THE HIGH comm' OF' KARNATAKA
<::;;2cu1'1' BENCH AT GULBARGA j
msrm THIS mg 30TH ma? 0? MARCE « "
k BEFORE - é 4'
THE H0N~'B;,;: MRJUSTICE; .s1;§f13H'AéH 8-:'J.§.£)VV;
CREMINAL ?Efij"*1QN N€3.:g68;}v::§ dii9""
BETWEEN : V '
EABU RAG V __
S{O.V§'I'AL RAG MARATE~I.Ps, , BI£Z%;A.R3_ _' = PETITIONER
(BY sR;,i%;A1~;:{'3ez?: P'i$;€x
AN}; :
S'I'ATE..QF_KARNA'§A§§A'*«.._p * '
THROUGH JANAWAD15;P«OLECE STATION
DE-ST. Bram, REPRESENTED BY ME
STATE PUBL1C..PROS.ECUTOR
RESPONDENTS
Z “”.f1’His CRLP FILED UNDER SECTiON 439(1) CR.P.C.
pRAYj,ING TO ALLOW THE am. PE’FI’I’3ON BY DIRECTING
THiS CRLP COMENG ON FOR ORDERS THIS DAY,
THE CCJURT MADE THE FOLLOWING :-