High Court Karnataka High Court

Muppanna S/O Siddappa, … vs State Of Karnataka on 8 February, 2010

Karnataka High Court
Muppanna S/O Siddappa, … vs State Of Karnataka on 8 February, 2010
Author: Arali Nagaraj


may be pleased to allow this bail application by releasing

the petitioners on regular bail in Crime No.13{2Q’Q_9~.._of

Kerur Police Station (S.C.No.42/2009 pending’_or1«i.fth.e:i~fi.:l:e«_

of Sessions Judge, Bagalkot).

This petition coming on for orders-..thfisill-dayi,’th’eCovurt

made the following:

The present Peti’:ivo.fi:: is filed
by accused Nos. .1 on the
file of the During the
course Government Pleader
submitted 1.0. was recorded in the said
ea”s’e._ Ofliifié/;2:AZ20l0 iiianclwthe ease now stands posted to

15/C2/_2″0VAl:_U’a. the statements of accused

:*U./Sec .93 of Cr

Iniview of this submission the present petition is

The Trial Court shall dispose of the said

l§f–V.S_e”swsions Case as expeditiously as possible, after recording

,._J'””*'”\—~°*~

the statements of accused and hearing the argumentspf

both the sides.

Mrk/-