High Court Karnataka High Court

Devendra Poojari S/O Nagesh … vs State Of Karnataka on 26 August, 2009

Karnataka High Court
Devendra Poojari S/O Nagesh … vs State Of Karnataka on 26 August, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 26'1"" DAY OF' AUGUST 2009..___
_ BEFORE A A
THE HONBLE MRJUSTICE2 sUBI~IAsI~:A--Iia.AI§1«'   =
CRIMINAL PETITION 39.4199/20déI;V.   

BETWEEN: : '. . . . -- .
I DEVENDRA POOJAR1

S/O NAGESH POOJARI

AGED ABOUT 22 YEARS,

R/O BUDDANA JADDU,

KARKUNJE VILLAGE   I I 

KUNDAPURA 'I'ALUK."~.  _   iv   I 'A  _  PEITFIONER
(By Sri.MAHESHKIRAN    . A A
AND:   I .      ~ 

1 STATE OF '-   A

THROUGH SfiLA_NKARPd\IA»'?f;YANA,.3POLICE

REP.' 'BY. STATE PUBLIC PROSECUTOR,

HIGH COURT BU"ZLDING-,.,._ '

BAN,GALOE?E--£36OO0I1V,  " _  RESPONDENT

(By sn.A.v.RAMAKRi'sHNA,"H§iGP)

3§I%1isu.cRL.I5' 'FILED U/S.«-'L38 CR.P.C BY THE ADVOCATE FOR

 .PE".I'ITION_ER P ":'iNG THAT THIS HON'BLE COURT MAY BE

PLEASED TO ENLARGE THE PETITIONER ON BAIL IN THE EVENT OF

AVKHISV "ARR3.?V.ST MIN" CRIME NO.91/2009 OF SHANKARANARAYANA

 THE OFFENCES P/U/S323, 506 8: 376 OF IPC.

   COMING ON FOR ADMISSION THIS DAY, THE

A  COUR'i'..MA_DE~T'fiE FOLLOWING:

ORDER

–..PI5titiOner is seeking anticipatory bail in Crime

n .§1 2009.