High Court Karnataka High Court

Kiran Kumar vs State By Kengeri Police on 14 October, 2010

Karnataka High Court
Kiran Kumar vs State By Kengeri Police on 14 October, 2010
Author: V.Jagannathan
-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14" DAY OF OCTOBER, 2010
BEFORE

THE HONBLE MRJUSTICE V.JAGANNATHAN"*. Q

CRIMINAL PETITION 330.4957/2010  «  .. 5 »

BETWEEN:

1.

 AND: .  I

Kiran Kumar

S/o Madegowda

Aged about 29 years I _

R/ at Doddahanasoge v:11ag¢
Kasaba Hobli .. 
K. R.Naga.ra

Mysore District.

Raghu V V

S/o Kemparafigaiah-""  -- 

Aged 23 yeaI*:~.=_V  _ 1;   ' 
R/at No..1€}.7,  Ct A SS I _» T .
JoganahailL;"    I

A'~._S'rAa'te..I:)y Police Station

Bafiga10r¢I"'e.., . ;§
Rep.by_IPub!i'c. .P1'osecutor

Cityfifivii Cou1'I_ Complex
.Banga}ore=§ ' 

ACT.

(By Sri. G.M.Srinivasa Reddy. HCGP]

._ _ . THIS CRIMINAL PETITION IS FILED UNDER SECTION 439
I  "CR.'P.C PRAYING THAT THIS HON,BIJE COURT MAY BE PLEASED TO

, VENLARGE THE PE"['I'I'IONERS ON BAIL IN CR.NO.I83/ 10 OF'
 IVKENGERI P.S., BANGALORE CITY, WHICII IS REGD., FOR THE
3 " " OFFENCE P/U/S 399, 402 OF IPC AND SEC. 3, 25 OF INDIAN ARMS

...RESPONDENT

*2»

THIS PETITION COMENG ON FOR ORDERS THIS DAY, THE}
COURT MADE} THE FOLLOWING:

0 R D E R
Memo filed is allowed.

Petition dismissed as not pressed.

Iu t3g§