‘AND; ” ‘
P1
c1::’L.;’§3}’:~q¢’;3s;%:s}i93:;i 2998
IN THE HIGH COURT OF KARNf’;TA{{A I I
EJATEID THIS THE 4th DAY;”‘QF?’§._2u{R€iH ‘{2<$£§9:.II A
BERf§R.g A I I
THE HONBLE Dr.;_.gJLfS'fIAC§II:.Ii;. I3§::AAI§9:*141A€zA _§§A£,A
cR1M;1~eAL "£?.i3;*:f1T'z§}:*;' :P.q(").':VE:3_'E?:\{_§!SiJI,,Q008
BETWEEN: .
saANKARAcHAR1;9j _ “” ‘
S/C). cHANDz2ACr;AR’1?’..__
AGED ABOUT 25’v»Y2aj.ARs’ A
R/AT No,25=;::,.. I1′???-‘*i
SHIVAPUVRA I ”
BANCEALCIREI.’ ‘ _ …PBTIT}C)NER
(IN Jubicim, CUSTODY} ”
(By S1i.:¢’§,.x!3EI}z”I7haI{§’ARTI¥IY,.”A§V.)
STA*EE”G§5fK:ARINAff.AKA
E3Y*SA.1*§..IO c::m;~–II ‘
PEEMA I><i;~1.1{:,1::; STATION
-BANGP;LC}’§ifE”‘
~ .. :;.- REP. BY FUIBLIC PROSECUTOR
= 2£1;3r:L::mJ’RT COMPLEX
‘ BAI’«I{3Ai:ORE cm’. …RES?C31’%DENT
‘ ,.._”f{7By’;a;:i.3.8ALAKRisI~–INA, HCGP)
THIS CRLWP IS FILED E}/8.439 CR.P.C BY THE ADVOCATE
‘FGR THE PETITIONER PRAYING TO ENLARGE THE PETE. on
BAIL IN C§RINO.’275/O8 OF PEENYA POLICE SFATION WHICH IS
PENDING ON ‘THE FILE OF’ THE VII ADDL. CMNL, BANGALORE,
WHICH IS REGE). FOR THE OFFENCES P/U/8.395 OF EPCI.
CRL. P’ NQ3993 / 2008
This Criminal Petitian coming an for orders, {his day, the
Court made the foIi0WiI1g:–
In the light of the memo fiicd ‘A ‘
petitioner, the petition is dismi$s@§i”a.s nohii presgéd,
bnv* .Tf> A 1