High Court Karnataka High Court

Harish S/O Kempanna vs State By Chikkaballapur Rural … on 9 November, 2010

Karnataka High Court
Harish S/O Kempanna vs State By Chikkaballapur Rural … on 9 November, 2010
Author: N.Ananda
IN THE HIGH COURT op' KARNATAKA AT BANGALORE
DATED THES THE 9TH DAY OF NOVEMBER 20
BEFORE  S

THE HONBLE MR.JUSTICE._N.ANANI§A.  "

CRIMINAL PETITION No.5?§23'/zoitbtl,   

BETWEEN:

I-larish

Son of Kempanna

Aged about 28 Years _   _  

Residing at Hosa_hudya...Vi_llage.  ''

NandiHobli,_..    I   ' 
Chickballapur D;is't_r1ct'..    "  __,PETI'1'iONER

(By   
AND:  S' S' S S
State by Cl1i1<k2iba'llsgpn'i*iiinral Police Station

Repifesented  ~SLP.F_., "
High Court Building «V

 V.  --. 'Bang'a1o~re;~  """ " ...RESPONDENT

  (B3r'vSri:§'£}@ltflfiiifijrlivasa Reddy, HCGP]

 4fCrl.P is filed under Section 439 Cr.P.C

  praying " to enlarge the petitioner on bail in Cr.

 No;259/2010 of Chikkaballapur Rural. Police Station,

i'eg_1,stered for an offence punishable under section 307'
3;/w 34 1130.

The petition coming on for orders this day, the
Court made the following:



ORDER

1. The learned Counsel for petitioner subm’iis”

petitistm may be dismissed with liberty inétilei b

Sessions Court, after Charge sheei; is ‘ V i

2. The submission is reeoffied.

3. The petition is dismi:§seid ,é1Ceo;4t1ir_1gly.