Karnataka High Court
H Karibasappa vs The State Of Karnataka on 22 January, 2009
u""» (32 sRr;é.M.NAwAz, ADDL.SPP)
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
QATED THIS THE 22"" DAY 0? JANUARzWéQQ§If?I.
BEFORE .I V.:"I"u"
THE HON'BLE MR.JUSTICE N.ANEN§&bII
CRIMINAL PETITION fi§;S03Sx2oce "
BETWEEN 1* :II' I"A
1 H KARIBASAPPA
s/o CHANDRAPPA
AGE 04 YEARS _M"._=,
occ: MARKETING QFFICER 13 I4
COGENT SEEDS COMPANY ;';'xj~_",
R/O VIDYANAGARA sADAvAME,,"»*
DAVANAGERE TowN,_I» , - V-_ 1 *~" ... PETITIONERS
{BY wSRI.AN£L "KUMAR, ADV. FOR SRI.SHARANAPPA
MATTUR,'AfiVOCATE} ..... H»
"THEXsTATégoFIKéRNATAKA
BY CHIKKAJAJUR POLICE STATION
I .. RESPONDENT
..'l'HIS CRL.P IS FILED U/S. 439 CR.P.C PRAYING
RELEASE THE PETITIONERS ON BAIL IN
V"--_CRI'ME.NO.103/2008 OF CHIKKAJAPUR POLICE STATION,
CHITRADURGA DISTRICT, REGISTERED FOR THE OFFENCES
,V'P/U/5.302, 201 OF IPC. PENDING ON THE FILE OF THE
CIVIL JUDGE (JR.DN) 6: JMFC., HOLALKERE.
THIS CRIMINAL PETITION ON FOR ORDERS THIS
DAY, THE. COURT MADE THE FOLLOWING:
#3"-'E WWIWNEW 2&0 iéfififlfi Him-i wwwswmuum M. ..._
.-., .....1...m . uwwl mwufii ur !£.R!(Mi%'ERKA Hi£%H CQURT OF %ARNA'§'AKA MQH Cfllifl? €29 MRNAYAM WWWWW
(3%? mm
ORDER
Sri.Anil Kumar, learned couiasejf§.f”fo[ii’——, *
petitioner submite that petitigjm may”be=.:diS’miS.3e<i.v
as not pressed.
2. The said subingifision recorded.
Accordingly, petiEi~c3_n :.d.1′.:e1nj.ssed es not
pressed .
55/?
Judge
é
mv*
WMWM wmwwmwwe mm mmm-mm «-