High Court Karnataka High Court

Mahesha vs State Of Karnataka on 24 March, 2009

Karnataka High Court
Mahesha vs State Of Karnataka on 24 March, 2009
Author: V.G.Sabhahit
 

IN THE HIGH coum' op' KARNATAKA,  u
DATED THIS THE 24TH DAY 01:'     %  

BEFORE  

THE HO_N'BLE MR. JUSTICE    ' 

CRIMINAL PErrri«jj§IE»No.4ivsjzmaeif'  "

BETWEEN:

Mahesha,   '
S/o.Venkatcsh.,.-_  

Aged about 20:yegrsp _ '-

SC Colony, R'ji'pL1ta,?'..._ E  ,
DoddabaHap'u1'a~.'.E'Qwn,    E    
Bangalorefiuxfal Di£%i:€.i'§Ect'.~.AV"'-  .. Petitioner

(By Sri  Adv.)

And'  .  .
 sta:¢o:jmaEA    by

 E lice Station,
Repre'scnted'~v.by-$'rate

 "  _ Pubiig  .. Respondent

(By Sri Hofinappa, HCGP)

This Crl.P coming on for orders before Court today,

the Court passed the following: