Karnataka High Court
Krishnappa vs The State Of Karnataka on 16 March, 2009
CRL.P.No.46I9/2008
IN THE HIGH COURT OF KARHATAKA AT BANGALORE;
DATED THIS THE 16th DAY OF MARCH 2009
BEFORE
THE HONBLE Dr. JUSTICE K. BHAKTHA.VHTSAL}X__ '
CRIMINAL PETITION No.45E'I9/K2068 ._ I, " E
BETWEEN
KRISHNAPPA
S / O MUNIYAPPA
AGED ABOUT 55 YEARS" . .
R/O BEHIND NEW COU§?T'BUI.LDING A '
GAURIBIDANUR _ .
CHIKKABALLAPUR.DI;3'FRICT.. ...FETITIONER
(By srI.M.H.sAWI{AH;Vf.ADi?:V)"' ' ~ »
AND V E I
THE STATE OF KAR.NATAKA,'~.._
OFFICER IN; CHARGE; . _ '
GAURIBIDANUR " """"
TOWN POALICE"3j'T.A'I*ION,
GAUR.IBI.D"ANAUR§ = I ' ~. ...RESPONDENT
{Ey srI.A'.Y;'RAMAI{RIé;HNA, HCGP)
I 'THIS C.R'I.;_I== FILED U/8.439 CR.F.C BY THE ADVOCATE
F'GR*--'fPI.E_PETITIONER PRAYING THAT THIS HONBLE COURT
, '1MAY'~B'E.VFL'EAsED TO ENLARGE THE FETITIONER ON BAIL IN
V.7;1C'RIIyIE."IxIO'.53/2008 OF GAURIBIDANUR TOWN P.S.,
CQAIIVRIBIDANUR, WHICH Is REGD. FOR THE OFFENCES
; . . 'F/UT:/v'S'.'3'66--A AND 376 OF IPC.
CRL.P.No.46 I9/2008
This Criminal Petition coming on for orders, this day," the
Court made the fo1lowir1g:-- '
ORDER
In the light of the memo filed by the_;1ear_ned £5;-. it
petitioner, the petition is dismissed as not ijressedi
.V t __
br1v*