High Court Karnataka High Court

Shri Vikas Tippanna Salunke vs The State Of Karnataka on 12 December, 2008

Karnataka High Court
Shri Vikas Tippanna Salunke vs The State Of Karnataka on 12 December, 2008
Author: N.Ananda
Crl.P. 'I315 of 2003

IN THE HIGH coum op KARNATAQQ i;:;-«%% .3  .

cmcurr BENCH AT>Ap§iARu.*An'--:'I1j   T' %

DATED THIS THE 12*:-rs: DA'if__0F:- 
BEFQRE.%__%...o_V_ V x V. 2   .

THE HON'BLE MR;;iu:§;§1*:oE 
CR1MINA1o4--:152*YFF§;I(}}i:}Ncs.%,§:'1:"5l_2003

BETWEEN:  _ H H '

Shri V1kas' __   ..€,--.." Q 
Age: 19  Strgdcfut,"  * 
R/o:   ' " 

Ta}: Cg'vOkak",*  _ 

(By széi;  

AND

- c
. 3 "

 " Tfié sétg 51* rnataka,
   Police

Station, 
  .. . Respondent

(By Navamgnmafi, Add}. spp) &

______–

This criminal petition is filed under Section 439 of

W’Cr.P.C. by the advocate for the petifiomzr praying that this

Hon’bk=: Court may be pleased to grant bail to the petitioner
in Crime No.28/2008 of Gokak Tmam Police Station, Gokak,
now pending on the file of the 111 Additional Sessions Judge,

Cr§.P. 7315 of 2008
: 2 :

Belgaum in s. C. No.200/2008 and directed to be on
any conditions to be imposed by this Hon’ble ”

This criminal petition coming on for

the Court made: the following:

The petitioner has .1ict__ L.

objections. Thcrefoxe, the for non-
compfiance of the ~ _ A H

sa/-E.