{N THE HIGH coum OF KARN1a’§§AI{;é_’Aj-1:-I: E .
CIRCUYI’ Bane}; 5T11DHAR’w}iE V
SATED THIS THE 19?? Dz3i’«..G§%q§}Ar§E
. }3.1_:+_:vFo R’I:: ‘ V _ V. ‘V V.
THE I-iGN'BLE cR1MI§A~L_ 204 1 BETWEEN: ' Ningappa;
Aged ycgrg ] (;:.__K_cSpjpa; Indixfanagar,
Mundgggi fgfayxk, *msm¢;:.’ Petitioner
Advocates)
ANAD; _ 4′
State ”
.. Mundgéd Pplicrs,
” Ka1wa1′..DistIict;'””‘ …Responden.t
k HCGP)
A . pefition is filed undézr Section 439 Cr.P.(I1. praying
t£3-ezilarge the pctifioner can bail in special case No.4] 2009 on
V’ , “_fJ:1$ file of District 3116 Sessions Judge, Kazwar which is
‘Axegistamd for ofiences p] u} s 376 I.P.C. and Section 3(1)(xi)
and Section 3(2) of SC 85 ST Act.
This petition coming on far ozders this day, the Court
made thc fofiowingz
This pcfition was:_fi1_¢j:.d
objections are not noivvfrepmsentafion
for petifioner. dismissed for non-
prosccution._
Sd/~;
% JUDGE