High Court Karnataka High Court

M Ravi S/O. Manjunath vs State Of Karnataka By Vionoba … on 8 April, 2009

Karnataka High Court
M Ravi S/O. Manjunath vs State Of Karnataka By Vionoba … on 8 April, 2009
Author: K.Ramanna
   By Vi1mb;«;- Nagara Poiicc
  Shizfaogfi;  Respondent

.’vfi3r.P.C. praying to anlarge the petitioners on ‘bail in Crime

{N THE HIGH 9001?”? OF KARNATAKA AT BANGALQERE
DATED THIS THE 36: DAY OF’ APRIL, 2QQs§– ~

BEFORE

THE HONBLE MR.JU~s§ff’H:E R R.% MAEN}’5§
CRIMINAL PE3jI’J?Y(}}V’1Vif}.; iV:;A9o/2609A

BETWEEN;

2 M Ravi _ .f
S/0 Ma;’f1jm§fi’th _ _
21 y1js;’r}'<:e; _ V

4*' Cmss;s::i:nr-ga «

2 M Navé'<~:fi_., M _
0 'i\fIar1_ia}3;i)ctL' %
r/a Kashipmfa " . ..

V .Sid<iaI'&t{_1a 'fladavazie
Siizimoga' " V Petitioners

Sri K S Vishwanath, Adv.)

……..___.»-.– '

Stafe of

{By Sri A V Ramakrishna, HCGP}
This criminal pcfiticn is filed under Section 439

No.1 12] 2008 of Vinoba Magma Pofioe, Shimoga which is
pending in C.C.No.26/ 12009 on the fits of I AddLCivii Judge

4?.

5. Accordingly, this wzfition is rejected. Q
Courts bciow were dimcted £0 sptrcsii ‘£h_e

dispose of the case as expeditiously $13 f3:>_$sib1§:§§ ~ 2 VV

wisp