High Court Karnataka High Court

Nagaraju vs The State Of Karnataka on 9 September, 2009

Karnataka High Court
Nagaraju vs The State Of Karnataka on 9 September, 2009
Author: Subhash B.Adi
   bail under S. 1 67(2) of CLPC.

. IN THE HIGH COURT OF KARNATAKA AT BANGALORE'--. 
Dated this the 9* day of September, 2909  it i
Before .
THE HON'BLE MR JUSTICE SUBHASH   
Criminal Petition 428931 2309  it i l" V 

Between: '  
l Nagaraju S/o Bootaiah, 50 yrs

R/o Railway Quarters

Near Railway Station, Birur  ._
Kadur Taluk, Chikmagalur  '

2 Venkatesh S/o Eranna, 35 yrs.'  *  V   - 
R/o DodderiVillage_.VV1'~  g   A ' 
Bhadravathi      , Petitioners

(By Sri Kaleemulla    * 'V M

And: _ 1 T A

"TN1 State of Karnata'ke..V§--'by SP? it    Respondent

« (By Sri A v rnakrilslihnal,' GP)'

_ .A'1'iiis_V(jrirninal44:Petition is filed under s.439 of the C1'l.PC praying to
enlarge tlte_petitVicneI*:; on_b_i;.i1 in Crime No.91/2009 of Gandasi Police Station.

V  _ Thief lCrimjnéi!.i'lf'etition coming on for Orders this day, the Court made
 the _following:  'V "

ORDER

_ ‘Leztrtzed government pleader submits that the petitioners have been

r§t’§’

h.)

In View ofthe submission made, petiiion is dismissed. 5 I

J”U1fJC§~E:= s %

An