Karnataka High Court
Mahesha vs State Of Karnataka on 24 March, 2009
IN THE HIGH coum' op' KARNATAKA, u DATED THIS THE 24TH DAY 01:' % BEFORE THE HO_N'BLE MR. JUSTICE ' CRIMINAL PErrri«jj§IE»No.4ivsjzmaeif' " BETWEEN: Mahesha, ' S/o.Venkatcsh.,.-_ Aged about 20:yegrsp _ '- SC Colony, R'ji'pL1ta,?'..._ E , DoddabaHap'u1'a~.'.E'Qwn, E Bangalorefiuxfal Di£%i:€.i'§Ect'.~.AV"'- .. Petitioner (By Sri Adv.) And' . . sta:¢o:jmaEA by E lice Station, Repre'scnted'~v.by-$'rate " _ Pubiig .. Respondent
(By Sri Hofinappa, HCGP)
This Crl.P coming on for orders before Court today,
the Court passed the following: