Karnataka High Court
Rafiq Ahmed S/O Dastagir Ismail vs The State Of Karnataka By Madiwala … on 20 January, 2009
IN THE HIGH COURT 0;? KARNATAKA A*r'13Ar%(;Ai;o':e_E K V' %
DATED THIS THE 20TH DAX%..OF;§IA§IUA1§Y
BEFGRE %
THE HOIWBLE MR.JL}}s';f1_cgA N. mN%nA
CRIMINAL ;.§=§i4;*r:'1*;i§c);~.;.{sics;~I'2oo7
Rafiqmsxncd _ % %
S/o.Dastagir1s1:1ai1 g _
Aged aboat_26-..yeé;Ifs'.'. ' ._ »
No.77, Murécshzfiaf Nagaf;-T.'f4cax*vA:abié College
K.G.HalIi, Ba11;g:iiGe::§556O'€}45" «
Now ixzvdtiiiicial Cué{tbdy;' P1130' ns
Parapgiazla. ' '
{By sriyuthé. M §'1";vNéfiaie£i3," Sf:}\dvt)cate 83 Uday K. Raddy,
Advocate} V " " '
The state Lg:
Mazsisacala Fo_Ii{:e Station, Bangaiom
NovL»--.by of Investigation
" ...RcspondcI1t
(By V.M.SI:zccIava11t, I3.R.N5mju11daiah 85 BL.
Sanjeev',_P";.P. for can
"'7f'his petition is filed under section 436(A) Cr.P.C., praying
, }'e}z:.aise the petitioner an bail in S.C.Nc.643/2003, cm the fife of
" _ Acidl. City Civil and Sessions Judge and Sp}. S.J., Special
Court, Parappana Agrahara, Bangakzm.
This petition coming on for orders this day, the Court made
the foilowing:
ORDER
Thtre is no repmsentation for pemoncr.
2, Dmpitc giant of sufiicr:n’ t fimgV ofia_._ ‘ J
havenotbccn compl1ed’ with. V
3. The peftbn is A
oficcobjoctions. vv
SNN