Karnataka High Court
Muneer Khan vs The State Of Karnataka on 29 May, 2008
1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE mvrnn THIS THE 29"' ms: or % BEFORE 'A % " THE H()N'BLE MR. JUSTICEA»HULl34VALjfi;V(§;RA:MI§SH CRIMINAL PETITI( 12N r;g3g774%Q_§%_z0asLA%'%L% BETWEEN: l.M1meerKhan, S/0 Rashwd 5 Aged about 30 yc=a"1's.; ' A " f Aseai abcutk%2fi%yeari$- %% f L % 7,S!o_ Rashészd ' __ * - Aged abm;t'?;§~ .4 ~ Sio not , ggfaeut S5 yeara A V W./'0-Rasheed Khan, -- "about 45 ycars. * s residing at v Ejylanarasapum village, WW Nandagudi Hobli, Hoskcte Taluk, Bangaiore Rural District, , -- 2 V Bangalore. (By Sri-Budrunnisa, Adv.) A_ND: The State ofKarnataka, Represented by State Pablic'PtoseVc tor," 'H V} City Civilcouncemgplex,»-"" --. Bangalore, Represent£:d_by " Nandngudi Police swam. [RESPONDENT
(By A
miskcfiminakT%%%rmm gamed under Section 433 of
Cr–.P~.C_. ‘eniargev the pefitioners on bail in
C_r.No._4 i’i€_38_a bf P.S., Hoskote Taluk, which
régistsred f6r’V”th6T»oufi%_znc¢ P/U/S.498A r/w Section 34 of IPC
and andm Sactiota 3&4 bfthe D.P.Act
. _ V.1fhisAACriminal Petiiien coming on for orders this day, the
‘ n , _V C_§)u.tjt the following:-
Q_.B.D..E_B
Patitioners have sought for grant of anticipatory bail in
connaction with Czime Ne.4I/08 of Nandagudi police, Haskote
ARK