High Court Karnataka High Court

Ramesh vs The State Of Karnataka on 24 July, 2008

Karnataka High Court
Ramesh vs The State Of Karnataka on 24 July, 2008
Author: N.Ananda

psti.t:ion~31*”=0n the evmzt crf his arrest in Ctrima
“M-.95/2:393. ~ ‘

This éfizféiinai pctiticm Gaming on for Ortiem this day;
.1 made the following:

The petifioner is apyrehendingi arrest in Crime

‘?~3.§§§}5/2808 ::t§’s§:emd far eontmventicm af Ciauser Vii sf

IN THE man comm’ 0? KARNATAKA
CIRCUIT BENCH aw’ GULBARGA _ A
DATED Tms Tm 24TH my OF JQLY, 2903» ‘I ‘
BEFORE V’ 1′ V’
THE I-IC}N’BLE MR. Jt58T:’cg_ N

Cr1.F’ No.s52?/269$’ _
Beixveen: _ V’

Ramesh, S/o.Suryaka;1t Sadg1ifu,’- ‘

Age 35 years, Occ:Basi:aess, ‘ _ _ u — .
Pmp:G;1yaneshwarTz*a{ii;1g Csmpaajzy,’ ~
N0-9*5*33, Gandhi Gi1’¥””‘;§.x-Bidiiir. 2: A ‘ .. Petitioner

(83? Sri smvakums-“gr jAfi:’;z§’j’ V

And:

The State of
Gandhi Gunj, Pcriice Sfetitizzy, .
Bidar. .. ” V V ‘ .. Respondeni

03y. Sri S.§j:;1a~zi§1§:asa§iia’§é..;E*,abshetty, HCGP)

‘ ifmfitifien fiisd under Sectian 438 of Cr.?Ci,
praying -.*t«:> dviraczi mapcmdeni police to enlarga the

ORBER

9; i
Q\_} 1