High Court Karnataka High Court

Ranjan Navakishore Mahapatra vs State Of Karnataka on 31 March, 2009

Karnataka High Court
Ranjan Navakishore Mahapatra vs State Of Karnataka on 31 March, 2009
Author: Dr.K.Bhakthavatsala


§…..)

3%. P. §§§:§’;’:»§32$ ,5 2:393

:2»: ma HEGH SOUR? mt’ KARNATAKA fa? _
D,z9{I’E’;fi THIS THE 31%: 95;; 3:2′ M’;s§z£ii§:.V:’:§$§9.A ”
Bgzmgza L M ‘
ma: H€}N’8LE an g.¥E.?i5’-E_’__i{‘:§:’, §%;:,_§§%AKTE%;§E?§§i’S§5§;L;%’ ,
sRiMsNAL PEfFfi*§.Q3§~E :~§o.:§:3:zé’i2>§~i0§é;<s:§

Bfifififififi H " K "

RAEJAN F€AVAK’iSHORE _ §\zfA_H;5i}?§éfi’R}2 ” ‘
SIG NAVAKESH_€.3’R_ E Ex4:é§HA1″*.E§.’}”f<JA,]._ '
mgr; ABCRET' 35;7;§§EAF€'._S,§ A ' %.

?UDUBgR_.r*-::s'r;:__ =      '

JEXGAFER ;:s:s«;%I'*}_,
{}RISS£i.,.__ _  " 

P3332:-1\:T_9,:§[§§-5333:» _ ‘ ._

HELBBAGOQE {V &.i?f”{))’

ANEEKAL *§”ig1J.J1«:;~~ .. ‘

BANSALGREE R:§g;aL’~:§:’3T.;. .;E’§,?’E’I’?EQ?éE.:R

V. _ gm ‘:S:;.g”«z:r€A:~:AA§* a;—-é3:;£§vAm~§A, &§VS.}{:%8SEI’%’§’}

‘STATE; 5O§”5§_’?;éi’§NATAKA

E”£’~..%¥E._3§E}§’;€:§GDE RS, R§;S?’G?§fi§;T’€T

4:3? s§a,..:3.m.:~sA.WAz, A§}QL,8P?}

‘A TREE €L’RL.P IS FILEEQ {§}8.¢%82 {ZRPVC B? THE; £3sE}17{_”}{iE%fE’E

§’O§E THE PBTETIQEER PRAYi§”§G “§°°E’§§{I” Tififi §”§O£’€*BL-E COEEEF
~”Mz%Y BE ?LE§;’3sSE§ Ti} QURSH “FEE CG?’€Eé§’TE§E’€ ?§G.S ER

CjE§J:Mi$aN$-$46138 BAIL GREBER PFSSEEZI BY THE PR£_uS.J,
E?-§§NfCsA£.:{}RE’;, :§N§ fiai;-Si) MAY BE PLEASEE Ti} ENLARQE “§}%%f;
:F’¥;Z’E’E'”E’I{3NEE O95 &§§’I’§CZPfi;T’C)RY BAR fiffi} Efiiféiiiii’? TEE

{3%i€?P&x3$28jQQ68

RESPONQENT PQLECEL $0 Ri«:LmSE: THE §>E:”f:’§’:®§%%,.;E9R ‘:.:g 9?;/Q8
Oi?’ HEBBAGGDI RS.

This {iriminal Petition. coming 9:1 far {>r£i%:i’s,fSii$”Ai;i$§§§?,M ‘Lé;11e
tfiaurimade the foi1<3WiI1g:~ =

GREEK
There is 110 mpmssntafi-in«–f§r ..j;;x:et%;1:io.e:.§5r§..«:

2. Tile Petfiiozta is dismissed :’::9§1~pr0’Is::3C};t;§{§n.

bnv*