High Court Karnataka High Court

Shri Santosh S/O Kedari … vs The State Of Karnataka on 17 December, 2008

Karnataka High Court
Shri Santosh S/O Kedari … vs The State Of Karnataka on 17 December, 2008
Author: N.Ananda
:2:

This pstifion coming on for oréers £1113 day, {hid-'3~a:)urt
made the fellowing: ..  

ORDER

The petitioners are a1iegedj;<) h:§:V(:v* '4 " =

offences punighable under
201, 203 r/w section 34 }Jj_;9;z%Qs} £3?
Mulglilld Police Statiogl. V» '. ' H' V

2. PetitioI}.e1*$ — robbed a sum
sf Rs’2,58,o09,zg– ‘I’he mater is
undar i.I1v<i§.s,*'t.?z}'§,qj.€g;t:i;:j§:'gf;'§ " arrested by
the policvsz' .*;o1unteered by than a

Sum off'v..;2s; 2, mcovered.

5 3. _ ai{:’;’a1I’¥];€fd TCOIIIISBI for petitioner submits

. . reiating to iodgng gf compiaint

A ‘ réceiirefy’ -‘vmcmey.

-T116 matter is still under investigaficn. It, is

‘ . ‘t.»:cCL__eariy to express any opinion either on merits 91′

my £;a§_,v«….i’ %

demerits of investigafion. Therefore, consideririg

and tnagaitude of offences, at tlliswstage baiit %;:{§ ”

granted to petiticsner.

Accordingiy, petition iSV_rt”:-*}e.ct<«V:2ci-._ V

Sub] & 111335