Karnataka High Court
Gururaja @ Guru S/O Venkatesh vs The State Of Karnataka on 17 March, 2009
IN THE HIGH COURT OF KARNATAKA AT DATED THIS THE 17TH DAY OF MARCH gzeoef o BEFORE THE HON'BLE MR. JUSTICETSJ Gomngeewm Xe CRIMINAL pewrrxerx 30.3650 B BEN ', Gururega @ Guru, S/ofilenkatesh, - V Aged about 19 years, - R/a.Near RaflW€:y»VI¥3ate, g -. Behind SL_V"'Ni_né§,'f. 'V __ [2 V Pant11arpa];ya,.;:ISi_ayaiac1 Banga1oIeeE>i§O"O39._ ~ V Petitioner (By Acivocate) AND: = State. of . ' "By Byaitarayazlapura Police 'Rep.. By' State Public Respondent
(By’*–Sri.1._’GB«}iavax1i Singh, SPP)
ems Criminal Petition is filed 1.1/8 439 of Cr.P.C.
“IL-V p1}aiyAing to enlarge the petitioner on bail in Crime
“No. 165/ 2007 of respondent police new pending for trial
in SC No. 1 1537/2007 on the file of learned Principal City
Civil Sessions Judge, Bangalore by imposing any
conditions to the satisfaction of this Horfble Court.
This Petition coming on for orders this day, the
court made the following:
hb/,.