High Court Karnataka High Court

Nanjunda vs State By Anekal Police on 8 September, 2008

Karnataka High Court
Nanjunda vs State By Anekal Police on 8 September, 2008
Author: Ashok B.Hinchigeri


IN THE HIGH COEIRT cm KARNATAKA AT BANG:$:LOEi§?VV ”

DATED TRIS THE 8&1 DAY 09′ SE~P1″E>-MBE_;R,

BZEZFQRE

THE HQNBLE: MR. .J:,1s*z*1r_:E ‘A$’E€§I)K B; H1N.§§H.;CsE’R’i~V

0211.9. 3\Ip,36’?’3 :.).i5f20(:3_

BETWEEN:

1′ Nanfizzndafi V ”

Sic) lat:-“; Gmfiswajny; ”
Aged about 25 }rca1′.s§,’–.. _ _ ~ 4′ _ _V
%’;.3.ifid Ccaurt Gym B;:iz;1ii:g.. ,
Pump House, A;1cka1″F:;$§in, 3 ‘
Baflgéflfire. ‘ “”” f ’73

2’ Srinivasfi ‘ _

S,’ 0 Hanumappa,

Aged about 24 yeaifi * V _
Rfa N0. 124;,’ 1*’? Main’-Roééi,
Brass; ‘(}a1f¢bavi;}alya,« ….. .. «
Ho:sui”P~}Iaii: Ra.-;z–.:4.,%’
Bangaieré.-.. ”

* .3, Suba.’-3h’=P’1’asad.;—-
AE§f”:s Difiesh P1’g:.a~a_r,i;’
Aged abczaut 3.7″}§cars,
” ‘?{<j;<15'; Shamanfia Building,
.1 -Buvcxaafikiwarinagar,
Main Road,
%
Béfmgaloit.

[By Sri Anees Ali Khan, Advtxtatc}

‘ ‘AND:

.. . Petitionsfirs

State by Anekal Police,

Represented by the

State Public Pmsecuior,

High Court of Karnataka,

High Court Bufldfings, ~
Bangalore.

{By Sr: Honnappa-.,_ 4_H.C.ACf._F’j’–

This CILP. is filzzd Blldtéf Sectioiiufl-i39 Pf; by rtheifidvocate
for the petitioner praying izhai ivio_I1_3i5iia”::_(3«a_11rt may be pfieaaed to
enlarge: the petitionars an bail” Criiincz-. NL<:{,?1i-2909 of AA':1t:-kal RS.
Bangalore District. Pending o1*1'ut}[:e:AfiJe Judge Jr. D11. &
JMFC, Anckal, which is rcgd. for the'Gfi'eagt:3jp11I1ishahIe under

' ' –. 31'-.:'-:s;g;01"1:€iczitV .

Sé:cti0n.3fl2 and 201 {PE}.

This C119: coming 91:" ibz'~- ii3i§'~d&y, mach»:

the folkawingi ' _     -- .

o§ggE%g>"%

After argtting that: <;.§3'g;ff$€¥' '4fGr,A§i1it: f§={3:'I.%1€f§I{lE', the 1C31'.{1lE'.d
counsel for the iaave Court to Wifl}§I3W the
p¢3t:itio11 {sf namely, the filing of
the charge " " J

V AAccf3r{i:i;§fgviy.__f11fitAAis dismissed as withdrawn.

Sd/-

Iudge