High Court Karnataka High Court

Srinivas @ Egypat vs State Of Karnataka on 17 March, 2009

Karnataka High Court
Srinivas @ Egypat vs State Of Karnataka on 17 March, 2009
Author: V.G.Sabhahit
  '(Ey'}.e.;R,_sHAEA§AMEA, AGA., )
    %%c':R:E;:>..%iVr=H.?é;TEa:::>%T~u/5.439 CR.P.C BY THE ADVOCATE FOR

 fiCR.NO. V423/es OF HOSAKOTE POLICE STATION, wH1cH
' "REGDn".§:'mR. THE oz=r=ENc:E 9/u/s. 302 E 201 or xpc.

IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 17?" DAY or-' MARCH 2009
BEFORE  j %
THE HON'BLE MR. JUSTICE v.c;. SABHA35{iT   T.
Crl. P. No.664/2:G0§./_    %%
BETWEEN: A  J

Srinivas @ Egypat,

S/o Muniyappa,

Aged about 22 years, 3
Residing near Maraffima 5  _
Temple, Malur Town,"  " 
Koiar District. H"  H' » V _
M   _   V % é   1  :::;.':."'?E17iTIONER

(By Sri :  ;aj:'r'T'LéiVvE_.1V5g:s;~::Eci'T=igte's', ADVs., )

AND :

STATE BY HaEéé;i<oL1E %P0%LIcE
%   % "  ...RESPONDENT

THEE. PETTTiQjI§iEER PRAYING THAT THIS HOBFBLE COURT
MAYBE _§’i’_EA;E5ED TO ENLARGE THE PETR. ON BAIL IN