High Court Karnataka High Court

Basappa S/O Bheemappa … vs The State Of Karnataka on 16 February, 2010

Karnataka High Court
Basappa S/O Bheemappa … vs The State Of Karnataka on 16 February, 2010
Author: C.R.Kumaraswamy
IN THE HMSH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD   

DATED "WES THE 16"' DAY OF FEBRUAM, mo   C

BEFORE;

THE HONBLE MRJUSTICE C4.'R.bK§jMAPiFSWAMY=.".A"C'Ca

CRIMINAL PET1*%i'oi§i'~v.i\io.i865/2.0b9VV*"'J'V' S
BETWEEN:   'C C'

Basappa  
S/0 Balappanavar  '
Aged about 38.x/ears 

Occ: Agricu!té_irisg5.t_i-'V .v  

R/0 Askattj'Vif£«ag'e-*I;_  
Tafuk i<a!ag.Iriata§i' ' ' .  'a A " 
Dist: DhaVr\N_3C3    ...PETITIONER

(By siiiv; N'a"ra'yeih':V$;/A:/at} C
AND: C % V' V C'

 of Ke"ma,ta K5:

"C V'  -.By"£<ala-g'ha"t.agi Poiioefl Station
; »Repres.entedu E:'iy._
 _S'._a_te Puitiiic Piifosecutor

Office of'A'c_;!-ditTi=onal Advocate G§i*iera!
High Court Btélldiflg

V V . Circuit Bend': at Dtiarwad  RESPONDENT

.::(f3ye_.Sri:vVP.H.Gotkhindi, HCGP)

1 ‘This Crl.P is flied undet Section -439 Cr.PC praying to
erilarge the petitioner on bail in Crime No.123/2009
“registered by the Kaiaghatagi Police and pass such other

. _g(i/’

orders as this Horrbée Court deems fit under the fetts and
circumstances of the case.

This Cri.P is coming on for Orders this_.Ad:ay’,4A:’ti.:1é’

made the foliowing:

Learned Counsel for the tip-etiti_onerj»’.fi,ies’ 23 ifnemtog

dated 16.02.2010. The mern’=ojreads .e1s’1,ind~e’r:

“Since be’ioW–.’ha:’s’igranted bail
to the petitioner,VV’i_tv’0’isVVore\,}>ed'”‘that.’1Vt.Ir;”is Hon’bie
Court -please §to’V.9peirri%i’_j:_V-.ttiefipetitioner to

withdieiai a’bovuei’–.pet.i”tion in the interest of

justiee; aihd’_eqoéty.. «-

In View this Criminal Petition is

dismissed
….. .. JUDGE

; *bgn’/-., V