High Court Karnataka High Court

M K Sudhakar vs State Of Karnataka on 17 March, 2009

Karnataka High Court
M K Sudhakar vs State Of Karnataka on 17 March, 2009
Author: V.Gopalagowda
IN THE HIGH coum' OF KARNATAKA AT BANGALQRE

DATED THIS THE 17TH DAY OF MARCH 2009;;     _

BEFORE   A

THE HON'BLE MR. JUSTICE 'V G{>é2n'.A§§owi3,xk%%%Lk * 3

CRIMINAL PEPfTIOI§~--.DIo.&§i?"3.'20{}$   I %
BETWEEN * A %   

M Ksudhakar,     
S/(LR Krishnappa Naidu, " _  '
Age about28ye.a1~s_,   . 
Advocate by Prof§:_s:s;i0ri--,     
I2/o.A   ' '   

Palli village,   j f 

Taluk,   
Hobli, Kolar   _ .-  Petitioner

(By Sri.  Advocate)

 'V  
' _Rcprcsi::11tcd~  Police

;§w1ib.jIn"s'sp£_:C_tGIj;' ' 
Bax_§garapet1.vPblioe,
Bangarapete,

 ' »-  _  '-Kolar "£)_i_$trict.  Respondent

% my G Bhavani Singh, SPF)

This Criminal Petition is filed U/S 438 of Cr.P.C.

to enlarge the petitioner on anticipatozy bail in
the event of his armst in (Crime No.24/O7) CC

No. 137/2008 on the file of Bangarapetc Police Stafion
punishable under Sections 324, 506, 201, I’/W Section
34 of {PC pending on the file of Civil Judge (Jr.Dn.) and
JMFC, Bangarapet and direct the Investigating Oflicer

/L…