High Court Karnataka High Court

S Manohar @ Manu vs The State Of Karnataka on 5 October, 2010

Karnataka High Court
S Manohar @ Manu vs The State Of Karnataka on 5 October, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT H
BANGALORE 

DATED Tllis THE 05"' DAY 013' 0CTOB1f,~R.ii2fg'}:1t§'..' ' 

BEFORE

THE H()N'BLE MRJUSTICE nULi;wi1m1.io;RAaiEgsi1 7

CRIMINAL PETIg_T§ii(")1\I.N0i.'.'*§4it'26 ogrizaie  I
BETWEEN: A' it   

S.Manohar @ Manu, _  

S/o Shivanna,   '

Aged about 25, years,  _    ;

Rlo Tore Nagasantira Viiilage,   V i' 

Dasanapura  9    V.  
BangaloritvN0rfh;§":a1ui{,_"  *  

Bangalore Rural Di3$tri¢.t.'».,.A" _i "PETITIONER

(By Sri;KV7R.Nage.nui1'aii  Associates, Advs.)

53-9? 

   of«Karnataka,
  Sai<a_Eeshp_£11';'i Rural Police,
~Repres'en_te_d "State Public Prosecutor,

High Courti--_ofKa1*nataka,
B3.t1gaiQvré-560001 . "RESPONDENT

it (By’Srii.Vijayakumar Majjige, HCGP)

This Criminal Petition is fiied under Section 439 of

i Cr.P.C. praying to eniarge the petitioner on baii in

Cr.No.l83/O8 of Sakaieshpura Rural poiice station, Hassan

ix.)

District, which is registered for the offence P/U/S397, 120-133 of
ZPC. 7

This Criminal Petition coming on for orders 1 C’

Court deiivered the foilowing: _–

ORDER A

Learned Counsel for the iietitioner has ifilhed Memo
seeking permission to witiigfiaw the