High Court Karnataka High Court

M D Shekara S/O Dyavappa vs The State Of Karnataka By Spp on 18 March, 2009

Karnataka High Court
M D Shekara S/O Dyavappa vs The State Of Karnataka By Spp on 18 March, 2009
Author: K.Bhakthavatsala
1

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 18?" DAY OF      --  

B§F0RE:V.  

THE H()N'BLE Dr. JUSTICE K. EHAL:*i'HAvA1?sA1§;§.f i    

CRIMINAL PETITIC3§fE~}{o. 128 0?   
BETW EN:  % 

M.D.Sheknra   .
Sioflyavappa   '
Aged :-1bou£.'Z2    
SmdyinginI.Q.€1., if"  ~. 3 _  
Gandasi 'Cdflegs,  V,  V V' ;
Rio  :YiI£age,_ ' "
Gandasi Hubli, ' Tafuk,

Hassan {l%isIr§.ci..       * .. PETITIONER

(By Sri Dayggxmi s;»a..;;D

        

 'Stem  by

s:axeDTD1?;;biie'D;>ms«}mmr,
High  Buiiaiing,

M %  569 00;. .. RESPONDENT

3&5 V. Ramakrishna, High Court Government Plcadcr)

This Criminal Petition is filed under Sociion 439 uf the

VD ‘ ’11’ of Criminal Pmcedum praying that wis Hcrfble Court may
pleased to grant bail to the pctitiuncr in Crime No.}32r’2008 of

Indian Penal Code. Thtsmfum, the pm:sc<:utiun has nut n1ati¢=;"é5u'!.'g;…fl..

prima 13-suit: case for the offence alleged ag3ins£ lhc [i3€3Ei§§'w;ii'2t¥;!.':.::*.V <

4. Keeping in View that the uifenw agz.§i.i;:sf;”¢i3e’V V’

pctiiiuncr under azection 366-A of

punishable with iraprimxnmtmt
Court of Sessions, I see nu good

Sd/–

Judge