Karnataka High Court
Era Muddappa vs State Of Karnataka on 8 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DA'I'ED THIS THE 81"" DAY OF SEPTEMBER 2010
BEFORE
THE HONBLE MRJUSTICE N.ANANDA= it if *'
CRIMINAL PETITION No.4297_oF 201.0-if . '
Between: 1 l V l
Era Muddappa
S/o Badappa,
Aged about 25 years.
Occu: Flower Seller,
R/at Pemmanahalli V
Gollarahatti Village,
Nidagal Hobli. V
Pavagada Talukiil ; _ _ , l_ .
Tumkur Distri2ct.l}g-' it
[Petitioner " A" Petitioner
{By Smt:Almb"ii;_a
And:
State of_Karln~atlaka] _
By ita_§insepecto'i--of Police.
"J'P.aVag_aida..crPo.lice St'at*ion.
7.VPav«agada.ffuiiiiktlr. Respondent
{By Sri,lA\/'~ija§ral{t1--fnar Majage. High Court
Go'v.errnmer1--f'j_Pleader)
=i==i¢=i=**
it ,Thié":Criminal Petition is filed under Section
.A__4~l38.Voli'~«_.Cr.P.C praying to enlarge the petitioner on
_ i:)_a'i1"in' CR No.32/10 of Pavagada Police Station,
"~-___""i'un:;kt1r District which. is registered for the offences
punishable under Sections 302 and 201 of Indian
Penal Code.
This Criminal Petition coming on for Vor.(,4i"e.rs
this day, the Court made the fo1iowing:- "
ORDER
The petitioner has
without exhausting the ren1edy’b..ei”o_re the Sessions
Court. Therefore, petition
$&f:
Judge
AHB _ …. ”