High Court Karnataka High Court

Mr Hamja S/O Hammabba Byari vs State Of Karnataka By Bhadravathi … on 25 February, 2009

Karnataka High Court
Mr Hamja S/O Hammabba Byari vs State Of Karnataka By Bhadravathi … on 25 February, 2009
Author: Dr.K.Bhakthavatsala
CILP No.S463.~'20fl8

IN THE HIGH Comm' 012' KARNATAKA AT BANG§,1,{tif:£:'§'%j%-.V: . VA

DATED mas THE 2531* DAY 0? FEBRUARY"2fpaTa1u1<.   ' ' 4. ' %

Petitioner

% (By Sr: P N F¥§sd?=§  

AND:

State ofKa1fnataka,"'  V. v '-
By_.BhadraV§{athi~OId  Police,
R::ip§ by  H """ 'A
 Court of

Banga§aG2.;, " 1 Respondent

szm HCGP, for respondent)

has

Petition is filed under Secfion 439 of the Code
‘ Pmcedure, praying to enlarge the petitioner on bail in C C

P¥<:{.'333{ 2007 pending trial on the fiic of the I! Add}. Civil Judge (Jr.

& JMFC, Bhadmvatbi, mgistcxed for the oifence pumzshabic
~,tV31f1'1ll€r Section 397 and 414 of! P C.