.1. IN THE HIGH comm OF KARNATAKA DATED THIS THE 15*" Dm' 01? AéRiL;T THE H_ON'BLE or.JusTI4:?;ENK.3%HAKmAvATsALA CRIMINAL PE1m__ CiF'20o9 BETWEEN: 1 CHANDRA @'--DUMMA,NN 53,10 sHAN§<AR.¢xPp:. ~ N AGED V;¢1f,B§)'¢Ff' 27«YEARs, N2") creo:'3s,% WNNAIN % ROAD BYATARAYANAPNRA SAHAKARA NAG..I@.~7RA BANGA!___ORE. N PETITIONER % % «N( %a;% 'jv:£'ZtilETAuP§"'AI\£AG s, ADVOCATE') I .¢,AN_'3 "ME STATE OF KARNATAKA * av HSR LAYOUT POLICE = : BENGALURU. RESPONDENT
Sri :A.\f.RAMAKRISHNA, HCGP)
THIS CRIMINAL PETITION IS FILED U/S.438
CR.F’.C PRAYING TO ENLARGE THE PETITIONER ON
BAIL IN CRIME NO.5/2009 OF HSR LAYOUT POLICE
..2..
STATION, on we FIi.fi 67″ c:2~nE:= METR€5?€)£:?rAss:
MAGISTRATE AT BANGALORE FOR THE
P/U/S.364A.
mzs permom COMING;:JOf\:£’:_’F€)’R_ onoeesn4Is
om, THE COURT MASS me FC’3L_’L€JWINGf.vé – . 1 ‘ L
The petitioner-a€:’:osedgiaéo;-41L»v».}A§.fj~Cfime ‘No.5/2009
of HSR Police.V.Statios~:;.:’.3anv§%.;g}év_’¢:t’tx;;’. is before this
Court un€:;ier§:. bait for the
364-A, 323 r/w
Section 1-49¢: L t
The yiéarnedv counsel for the petitioner submits
‘ tVh’atAthe’pet’i’t–é.oner was arrested on 17-1-2009 on the
to-;;%ses of’.v'”s_ta’tement of accused Nos.3 & S and the
Investigating Officer has not conducted any test
éoentification? parade to identify that the present
‘ ‘*.._ _petitioner was responsible for kidnapping of one
Badal. He further submits that nothing has been
L\/,
-4…
petitioner. I see no greund te enlarge the petitioner
on bail.
in the result, -the Petition faiis end__t§e’
hereby dismissed.
rsk eeee