Karnataka High Court
Murugappa vs State Of Karnataka on 17 March, 2009
3:: THE HIGH COURT GI? KaRNATA1<.A AT Bamagzfifiég
Dated: 17th day of March "
Beforts?'
THE HON'BLE Mr.JUs'r:c;E \z;c:énc»1$25.:;A%:;<§az3m{'A
CRIMINAL Pzrmrm; Nkig-4:49CJ;2 0;{)3«..
Between: %» :
Murugappa,
S/o.Lat:=: Govindappa, _
R/o.Gux1jurupa1y'a, '
Varthur Hobli, V
Bangalore E3as£%_Taij1i€, _ PETITIONER
fay ( 3;é§vda 3.; Assts. Advs. )
And: .... % _ § % .
State of r *
by Varthur P_]ic:%: Staticjgg'
Bangalore Disffigt. ' V.
Rapid. by Piead CI',
.' V . v.. _ _ . . . .« 'V
Byaxzgaiurg Sztyv. V _ RESPONDENT
f '~ T';§;.3y Bhavani smgn »-- 3913)
~«o{}0~«
.. ,Tm+s= 0:113 is filed under Sectian 439 Cr.P.C
_ pivyirig to release the petitionar on bail in Cr.No.1?'5/G8
Vo_n*._f:hc::°file 9f the: Chief Judicial Magistzmte, Bnglorc (R)
" .__ 'Dist. Bangaiore.
This CFLP coming on for orders before: the Ccurt
iiftzis day, the Court paSS€(:l the followin :-
\\/
§~.'.'l
ORDER
Perused the order goassed by the ieazéffred, 4:
Judge who declined to giant bafii”‘tcs– .t31’e :T}:e
aifence alleged against f:h<=:
punishable with death or Thé:
murder appears to hair; A féfflther ané
sons. There is directu4"V0'.{eVr*f the petitioner.
Hence, it is mt};
2. Pfiflffdvfii .diS§3.’£iSS§t?L ‘ ; K
Sd/
Judgg
MP