Karnataka High Court
Gopala @ Gopalli vs State Of Karnataka on 18 February, 2009
iBBEGA3¢E3
sswrw mwwmn WW imnaxmuamnn mama m..s..m§m Mr mmmmmamzsm mama": tsmwmm wt" mnae:NmaA¥s.m Wlmw mwwm Q3?" Raaflmfikefififia MW}-t n;m.5m' Q? iE&&RNA"¥AKA Hiflfii Q
IN THE Emma ccuar or KARNAIAKA, aaxeamoas
DATED THIS on THE 19"' tax OF FEBRBARY zgeg
BEFORE si k'a
THE HON'BLE Dr. JUSTICE K.BHAKmHavA§%3;§ l'
CRL.P. No 49 or §DO§ f ' %%
BETWEEN
GGPAL 3 Gayazmx,
sis. MUKISWAMAPFA,
AGED A303? 35 YEARS L_V,
THIRUHAGONDANAHALLI VILLAS" ;_ ,xV %;
ATTEBELE HOBLI, Afisaai T3LflK, " ~7~w»
BANGAmoRE URBAN DISTRIGT;, v_="=' »
{NOW nnnsasoxxs ;EPHISGNME§T "" ;
IN PARAPPANA«RGRAHARKrPRISGH;"~w"
BaHGALoRE).<: ""~ <%-.*. % PETITIGNER
(By Sri/S: K.¥.MANJUN3Ta;,ADvT.)
AND:__
STATE GE Kfiflflflffifiagu
E3_HEBaAGon: Péilfifi
smfiwzon, REP E? BPP
HIGH COURT EUILDING
' ... RESPONDENT
aW f jffiy $ti}33iBALAKRISKNA, ace?)
_7' __ QRL;? FILED uIs.439 CR.P.C BY THE Anvocarm FOR
' THE E$TITIONER BRAKING THAT THIS HGN'BLE COURT HAY
BEVPLEASED To ENLARGE THE PETITIONER ON BAIL IN
CRIHE.NO.150/2003 OF HEBBAGGDI P.S.. BANGALGRE
DISTRICT, WHICH IS amen. EOE THE orrmxcms P/UXs.3o4
IPC R/W SEC. 32, 34 OF KARNBTAKA EXCISE ACT.
wn\\aav"%"' we:-w-manna no-Is:
mu-'swan:-\Iru1\r1 u,fiWEI Wail?" Wflfliflfllflfila Mia?" EQJUKI C
'§:....tt
This petition coming on far mrclmc this day, the
court made following:-
ORDER
In the light cf the imam’
learned cmunsel far V the __ :;2~_:}Iii:iti;:$n~err, V’
petition is dismissed as: VA
LV