High Court Karnataka High Court

Chandrappa S/O. Thimma Naik, vs State Of Karnataka on 6 July, 2009

Karnataka High Court
Chandrappa S/O. Thimma Naik, vs State Of Karnataka on 6 July, 2009
Author: Subhash B.Adi
ORDER
awe 9/.

Petitioner has arrested in cozcmeefion  

No.41] 1994, which is now pending in C.C.No.2005/vj  -1- ' 

2. Offence alleged against the petitioner  one 

under Section 379 of IPC. The  ,_

the gavity of the ofience has    " V

However, after the pctitigner  he VA.;£e331aine(:1
abscondiug. Despite of   he could not be
secured and the  gs   his presence
was seemed      

3.   15 years time in
securing   eceused. involvement of the

property is nofvaluabie. Afiyizspfieflng the cixcumstaraces, not a

1.

.-ease fog ba3 I”E%9wever, leaxned Ma@’strate is directed to

-cf ijfieitter as early as poasible not later than six

* V ‘V0-f meeipt of cepy of this order.

Sdl-‘gm
Fudge

*AP/-