High Court Karnataka High Court

Ramesh S/O Nagappa Paladi vs The State on 25 March, 2009

Karnataka High Court
Ramesh S/O Nagappa Paladi vs The State on 25 March, 2009
Author: Subhash B.Adi
IN THE HIGH COURT 0? KARNATAKA   '

CERCUYI' BENCH AT GULBARGA

DATED '91-us THE 25% my QEA»MARc.a',"2éG9  *

BEFORE

THE HOWBLE 1~.«iR..:Us*1*I'::gV sumésm E;; A;I.j;»:_.., :2

A PAi.AD_I
Age:(-38  b  ,   V.
OCC: z?s5(}i?f'i{){JL'E'U-RI?)-A ~ é "

;reA{;fisV1};3 s/C: '9EV.INDRA}3PAfl
     -- f
e:3Ar;:c::_AG%R:s;:;.I.fm_RE%% ' 

En}

B0'1}H.AR;"; 'R{(J..V\}'Y[.'9i'ALPUR WLLAGE
'  'Tc; HUMNABAD, ' DIS'I':B£DAR.

 PETITIONERS

  h(§:3:;V»Vf5:§:V4S3?fIVfiiVIfiA'§3UD[}1N, ADV.,)

A143.' 

., "?*1+;g STATE.
 THROUGH BEMALKHEDA POLICE STATi{)N
=frQ. HUMNABAE), DT{S'§':BEDAR,

"RESPONDENT

(83; Sri SUBHASH MALLAPUR, HCGP)

Ev}

THIS CRLP FILED U/S.4i39 CR.P.C PRA’;’i’I*-}–(‘§’–«. “‘.
TO ALLOW THE PETITION AND ENLARGI;1″””F Ii~E1: 5 ;_.
PETITIONERS cm BAIL IN CRIME NO.46’fO8,’A£)F’
BEMALKHEDA P.S. wmca IS REQ;sTEREn~-ma f1*:~.1E.A
DFFENCE PUNISHEBLE U/S 143,” 24?; ms, 32%; 325′,-?=

504, 506 R/W SEC 149 OF IPC.

THIS CRLP. COMIN(}:_’C9,N ¥e*’i”~;’ VG§2DE1§$:.i._’I%HV;s:3

DAY, THE mum’ MADE THa*’~v£j(;:.Lowi-N_G:’V.T
R

The Lia} has filed

a mama tfie «Vgcfition.

:Me’m » ‘ “i%~,C<§rd. Accordingly, the

paition is as Wiihdmwn.

Sd/~
JUDGE