High Court Karnataka High Court

H T Mahesh S/O Thammanna vs State Of Karnataka on 25 March, 2009

Karnataka High Court
H T Mahesh S/O Thammanna vs State Of Karnataka on 25 March, 2009
Author: Manjula Chellur
 M %.A(.'(3g«'§s:i%satisn R. Gitji, HCGP)

IN THE HIGH COURT 01+' KARNATAKA, 5 i' 'L
PRINCWAL BENCH AT BANGALORE f ' '   .'
QATED THIS THE 25TH DAY (}l?._I;'«{{A}'.§42'C3"I§I',"    
BEFORE "z  ' iv " V  

THE HON' BLE MRS. Juséri-QB 

CRIMINAL :";:*~$f1*1'r1ac>"1'~i" Ne: 4&5? 53005'  
BETWEEN  "   

i~I.'I'. Mahesh, V & _  V   
S/oTham1nanIi$~.  V .    _V  " 
Aged abuut 25" V     ' '
Resident of Hpmjalagcfe   

Kasaba    .  V  
Maddurffaluk; *  , '

Mandya Dis'£rict.  

(By Sri. H.C':L$l33Vai*e._11.iu:, Agjgmm - absent}

 PETITIONER

. "-State zififiaiiiétaka
' A  Mandya 'Rural Police,
Viapmsentéd by
The Stats Public Prosecutor,
' .A  Buildings,
Vflangalore.  RESPONDENT

.__–

This Criminal Petition is filed under Section 438 Cr.P. C.
by the: Advocate for the petitioner praying to release the

9

2

pefitioner on bail in the awn: of arrest by Maddur Pblice Station
in Crime No. 328/ 08 which is registered for i;he —-ofi’ence
punishabic under Section 392 r/W 34 IPCI. *

This Pefifion coming on far Orders this
made the foiiowingi ” ” L ‘
ORDER @ : :

None appears for the flencé, V

dismissed for non pmfiecgtfaion. .

Ns:1/~– »