High Court Karnataka High Court

Shri Shrikant Mallappa Rangoli vs The State Of Karnataka on 24 April, 2009

Karnataka High Court
Shri Shrikant Mallappa Rangoli vs The State Of Karnataka on 24 April, 2009
Author: H.N.Nagamohan Das

1

M _

IN THE HIGH COURT OF KARNA3\t5J{.A::V”. ”

cmctm’ BENCH AT DHAIj{‘§i£?}V§1§:’.’;V» ”
DATE!) THIS THE 24TH ;lZ>AY1f (JF’

=,-;%E;:«”tQRE”~

THE I~£()N’E3LE MR. NAGA:s{;Q:¥:AN ms

CRIMIN;§I.;f’PE’;?1T§Q§:”‘Mg j:)IS’i”BBELGAUM

$5/IT s§£«i:i1vtAKi%:A__ MALLAPPA RANGOLI
‘AGE ; 60 vE:;~.R:3, one ; HOUSEHGLIZ)

R;.Q EXAMEA; Tag: CHIKCJDI

— .. _ D:S’;’V.,; AABELGAUM

‘ 5HAiéAT1 w/0 CHIDANAND GADHINGLAJ

‘~A:13:”*-;v32 YEARS, occ ; HOUSEHOLD

‘ffjR;o%A%<%'w-i

AND:

THE. STATE 0:3′ KARNATAKA J _
REPFD. BY ITS T ”

STATE Pusm: PRQSECUTOR

S.P.P. OFFICE CIRCUIT BENCH
DHARWAIL)

_ V “.;P.E$PQN9ENT
(BY SRLANANKD K. NAVAi;G1m%A1f;}:g'”

TH¥S P§fI’I1i;::r::k$z 1;; fé’I_LED U_jS 439 CR.P.C. PRAYING
TO; ENLARGE P«E;’i’__IT!_Qi’JE’RSON BAIL ON’ SUCH
TERMS AM) c:p’I§D1TIo4Ns.’%_As”‘DEEMED FYI’ IN SADALAGA
P.S. CRIME N().3?;.{_09 *-FOR TH-EOFFENCES PUMSHABLE
U gs 3:34, 326Av,.J307,’504_R;_w 34 IPC.

Ti~II5″$%(_1f€¥1\rifr{‘._A.§4i;.’P1″If’I:i’;i”I’IOI\I comm} ON FOR QRDERS,
THISVDAY, THE,’ COURT”. MADE THE FOLLOWING:

C) R D E R
for the petitioners filed a memo

s¢:<5:*1§'i;z1g';1§%i.1:[*';§'.';;z".c:fore the Sessions Judge at Belgaum for identical

” . relief the changed circumstaxlccs.

The memo is placed on mcord.

/2W~*

21/

Accerdingly, the petition is hereby dismigsgé % :5-,L–f:

withdrawn with a liberty to approach th_¢mS_essiof:1’s” _ ”

Belgaum for identical relief.