High Court Karnataka High Court

Sannappa S/O. Venkatappa vs The State Of Karnataka on 24 July, 2009

Karnataka High Court
Sannappa S/O. Venkatappa vs The State Of Karnataka on 24 July, 2009
Author: Subhash B.Adi
mt  M

V'?lSs'!s.fi%'V K..\>J'L3"* MIT %\l"\I'\IVI1'5§fi"\I"\.P" FYUKFVV 'Qp\..{'~'i»I!f" 'Jr i\I"\f\IVl4I.P'R5\J4 "'l¥\.?r" MKJNJNI kjl' ¥\]-&fl,l']fiQ§}w5|\fiA l'"'£IE,._;rr'f        

IN TEE HIGH CQURT OF KARNATAKA AT BANGALORE

Tim HN*BLE MR. JUSHCE   

mmn Tms mm am may or my 
BEFORE T ?{

cRmmIA.L PET1'rI0N .'é?O..17G§§V     & '    

BEEEEEQ:

.    

SANRAPPA
SON OF VENKATAPP
AGED ABGIITG9 v _

vmmm PAL?:’A
MAJILIAKASIRA

‘ PETTITOHER

SE1.)

fi1§fIfEb’t3¥i?”‘EQaRHATAI{A

By1»mzGEam}mL1cE
Manfiuami mwx

RE SPOHDEHT

– .:[:V’:’«V{§t£5?V”;3EI B.BALAKRISHHA,HCGH

‘ “3-‘Fifi CRIMWAL PETITION FILED U] $3.439 CR.P.Ci
._ ADVOCATE FOR TI-E PETTTIOHER I”RAY11*IG
” .. THIS HOIPELE CUJRT MAY BE PLEASE!) TC}
‘ENIARGE THE PETE. ON BAIL DI S.C.HC).163]08 ON
FILE SF HE P.O., FAST TRACK COURT-V,
; TUMKUR, WHICH IS R333. FQR THE OFFENSE

911513.302 as 291 an we.

HEGH QQURT OF KARNATAKA HEC3HA_€~’3PfU§”T 0%’ KARNfi%TAKfi MEGW COURT OF KARNi-XTAKA HIGH COURT OF KARNATAKA t-RGH CDUWI U!” KM%<N!-MAIU3 Hiuvw

TEES PE'I'I'I'IOH COMING QR FOR CHEERS THIS
DAY. TEE COURT MADE THE FCJLLQWING:

£33.55

Learned Counsel far the af

the Court no withdraw the

Fa panned.

2. Ax;:eo:rdJ’1gly, as

. Sd/-3
Iudgé