Karnataka High Court
B R Kantharaju S/O Ramakrishna vs State Of Karnataka on 13 February, 2009
cRL.P.Ngf.5_;§§ K
5. Mexeiy because the star witnesses have ,
prosecution and other two accused have
not a good ground to entertain the L»
petitioner on bail when the ofiencew is V
pertaining to triple murder -no to
enlarge the petitioner on bail. ” VA ”
6. In the mslilffi,’ same is hereby
dismissed.
Sfif-as
Judge
b11v*