High Court Karnataka High Court

Shri Krishnappa S/O Late Maruti … vs The State Of Karnataka on 24 April, 2009

Karnataka High Court
Shri Krishnappa S/O Late Maruti … vs The State Of Karnataka on 24 April, 2009
Author: H.N.Nagamohan Das
IN THE HIGH comm' OF MRNATSRIEA    ~
CIRCUIT BENCH A3: pHAI:WA§i 5  '-
DATED THIS THE 24TH :i)A\';"OP; API_'<;I'1II  I
r3E§fQREi   % " V
THE HON'Bi..E MR. .Ius'II'cE; i-{,N. NAQAMOEAN ms
cRIM1N,aLj%«~PEI?AITIQIi:'I53974651 2009
BETWEEN:      « M V' V
sHR1KR:5%iNé%§éA       " 
s/0 LA'r,z3~ Mm-z.I%:§I 'I~,IgIIs;G,  
AGE:22 *sEA;R:3_, OCC;CC}O_L'iE' I
R] Q K.AvNADAL;--1 :fI__'Q: RAIBAG' »  .  
DISfF:BELGAUM':_ _  I
 I. ~ . I   PETITIONER
gm sIéIw-;4_vI1frItIA§;AV$  ADV)

 

I <.TI~iE STAT}E»'.._OF KARNATAKA
%  REPR§3.SF;F€3'ED BY THE STA°'¥'E PUBLIC
 ._ "?_RQSEG§}"'{'OR
'§TIHROUGf%7KUDACHI POLICE STATION

Ir;::ID;4.=_Ik::a'rI.I«-;'
..   RESPONDENT

~ (By Sm: ANAND K. NAVALGIMATH, HCGP)

THIS CRL.P FILED (HS. 439 OF CR.P.C PRAYING TO
GRANT A BAIL AND THE PETITIQNER MAY KiNDLY BE
RELEASE!) ON BAIL IN KUDACHI PS CRIME NCL36/2009,

1

ii?»

THIS CRL.P COMING ON FOR 0RD.§iéS “?7:’I5i:1.Tsi–.1§AY,

THE COURT MABE THE FOLLOWING:

Tha petitioner approachéd ‘t1_:1A.e S§9§vs§iGn,$ ‘§}F¥{it*..,#§§é~.VVat
Belgaum far grant of bailfiixxder V. P.C. in
Criminal Misc.Ns.v167/ 200% ms ‘same to be
difimisseti vide ordex: mainly on the ground

that the invc§sfjga&’c;§_fi’§:fas:§1;<;§i:"3%t:£_ _c<5m;pi¢ted.

s.S.§:iAV':5:£é§;i1d:"K;1'~£avé+igfins.th, leanmd HCGP submits
thaf'.p<}1icé tht: investigation. have new filed

§}:1_c chéige V'E':}§lVf'3'(v:t.AA'-I_sR.V'~'."iZltif changed circumstances, liberty is

to §H:1i'ii0ncr to approach the Sessions Judge: for

' id.;:n3;ic:a_}'vs.:13e1ief. If such an application is filed by the

';:»étitib1.1¥:;"V:t1icn the Sessiéns Judge to consider the same in

with law without being influenced by its earlier

" *s;7dss¥ in crissmsl Misc.No.I67/2009, Accozdixigly, the

b'§%:tii'i0n is hereby dismissed.

sdl 1,.

Iudge

JH*