High Court Karnataka High Court

C S Anilkumar S/O C Satyanarayana … vs The State Of Karnataka By Town … on 8 April, 2008

Karnataka High Court
C S Anilkumar S/O C Satyanarayana … vs The State Of Karnataka By Town … on 8 April, 2008
Author: N.Ananda
IN THE mag CGURT my 
§A'I'1§}{) THIS THE oar?!pA*f4'r;A1§*Ai~'4R11%»':a;)t)$ " FA  Z
BE-Ffiléfii» V. V V"  
THE HON'BL§:MR.yJTL§'S');v§{;§§£ P{._f\NM¥i*3A°V:
CRIMNAL PEi9r19r _1<_j_%:;':"'i\§c;.__...§é2i§'   V.  

Sig   Ja-3i.i§f_, «  

Fsgecl .€r?if)i)ii'£'A3A2:.yee.€:j%%sss';~  " 

Anil Fi11anCe,'i?m*t,  * _  . _

C1}3i1Q11éigah_:1" _    Q' __  Patitiozzer

(By Sui. EB.  

 -  Arms V 

 ' ':I'V}.:(-:~; VStaftV0fVf{z1t11aiaka by
 'l'c_rw1ri P.f<is!:;i§:It:., fC13i1:.maga1ur  Respondent

(B3,sj__VSfi_.. L’ifi:$i;’11.u1nantha1’&}rap;9a, HCGP)

__ n petition is filfici under Sectioil 438 G1′.P.C. praying

, A’i0=.§~.n1atge the peiitiqner on bail in the evcnt of arrest in

” ._ flmiipm No. 3141200? of Cbickmagaltir Town Pohce Station,

_V –Cl1ickmaga11u* Dist, which is Iagistewd for the offence
% u fpsfuls. 102 and 3T9 ::2fIPC and site.

This peiitinzx mmhlg on for orders thia day, the Court.
magic the folio-w:i11g;

T1113 gpefitioner is; u

C11′. PC. in Crime Ne-.314/ :e”gistje1~cd_’_; ££:-1}” “‘éfi’*ence-5’

Ijmaishatala. tamer sevigan «4}.”(§):,” IP13 by
Cfllickmagalur Town ‘A ‘

2. the 3’01’ hearing lcazned
(}¢)vz3’n1131e:i1f of doczumt-3-111:3 W9-“id
stxbmfii.’ has baen submitted
by a;f%%i.__péiiti0I1e1* has Z£’30i’. been arrayed

as a{:uséd.<. % V

' 1,».

‘:5; .1-iis siifiinission is Iaecoirlmi. Since patiltionttr has

as Ei(.”:Cl1S€d, petition is dismissed, as having

ii1f1″11ct;3J.¢::sti$.. ‘T

Sd/-1;

Judge

Sub}