High Court Karnataka High Court

Durgappa S/O Doddasunkanna vs The State Of Moka Police Station on 26 November, 2008

Karnataka High Court
Durgappa S/O Doddasunkanna vs The State Of Moka Police Station on 26 November, 2008
Author: N.Ananda
IN THE HIGH comm' OF KARNATAK5 

CIRCUIT BENCH AT £)HARwA§3~---- f  A' 

DATEI) THIS THE 25m DAY 0:? NovI:§§;z1gE;§; F2003? "  

BEF<§RE _ f ;.  %   T
THE HONBLE MR JUSEICE N. TAr.~p;-mrjav   ''
cRL.P.N'(2.'.f4731g0@$''».T  'V 

1. Durgappa, S/o   
R10: Village;  V   j'
'F<;- &rE?ist:';J'LBcI%:iy~583 191%-% M 

2- R.am_u.A SI °'M¢mt?é?..5,i11E8PPa.
 19 }'€fiI'$;.'0c¢':---
'RI 0:"-«K.K,  Village,
' 'Tq. 8:5 I}igt:"Be1l£s:y~583 101.

  Ef}adiii;1gap}$§'-{S/0 Doddasunlwzcma,

 Doc: Agi,

 TX . 1::=,4p2 1:39.:-131 Village,

'  Dist: Bellary-583 101. - .. PEFFFIOHERS

 &. L.V.K. Advocates)

V   State of Maka Police Station,

Bellary Distréct~583 101,
Rep. by SPF', High Court
Circuit Bench, Dlaarwad. .. RESPONDENT

(By Sri N.Dinesh Rae, Spl.PP and
Sri P.I~I.Gotkhincli, HOG?)

This petition is filed “under Section 439 Cr.P.C. praying
to grant bail to pctitionens with coadifipns in
Cr.No.108/2007 of Malta ?olice Station. =

This petition coming on for orders

made the following:


RDER*.   M

When the matter    A

Counsel for petitioners _ mgmoi ‘of

pctitisn.

%%%% M2.’ dfzzug meord. Amardiagly, petition
masmmadggmmfifign
A % Sdf-

Judge