1
M _
IN THE HIGH COURT OF KARNA3\t5J{.A::V”. ”
cmctm’ BENCH AT DHAIj{‘§i£?}V§1§:’.’;V» ”
DATE!) THIS THE 24TH ;lZ>AY1f (JF’
=,-;%E;:«”tQRE”~
THE I~£()N’E3LE MR. NAGA:s{;Q:¥:AN ms
CRIMIN;§I.;f’PE’;?1T§Q§:”‘Mg j:)IS’i”BBELGAUM
$5/IT s§£«i:i1vtAKi%:A__ MALLAPPA RANGOLI
‘AGE ; 60 vE:;~.R:3, one ; HOUSEHGLIZ)
R;.Q EXAMEA; Tag: CHIKCJDI
— .. _ D:S’;’V.,; AABELGAUM
‘ 5HAiéAT1 w/0 CHIDANAND GADHINGLAJ
‘~A:13:”*-;v32 YEARS, occ ; HOUSEHOLD
‘ffjR;o%A%<%'w-i
AND:
THE. STATE 0:3′ KARNATAKA J _
REPFD. BY ITS T ”
STATE Pusm: PRQSECUTOR
S.P.P. OFFICE CIRCUIT BENCH
DHARWAIL)
_ V “.;P.E$PQN9ENT
(BY SRLANANKD K. NAVAi;G1m%A1f;}:g'”
TH¥S P§fI’I1i;::r::k$z 1;; fé’I_LED U_jS 439 CR.P.C. PRAYING
TO; ENLARGE P«E;’i’__IT!_Qi’JE’RSON BAIL ON’ SUCH
TERMS AM) c:p’I§D1TIo4Ns.’%_As”‘DEEMED FYI’ IN SADALAGA
P.S. CRIME N().3?;.{_09 *-FOR TH-EOFFENCES PUMSHABLE
U gs 3:34, 326Av,.J307,’504_R;_w 34 IPC.
Ti~II5″$%(_1f€¥1\rifr{‘._A.§4i;.’P1″If’I:i’;i”I’IOI\I comm} ON FOR QRDERS,
THISVDAY, THE,’ COURT”. MADE THE FOLLOWING:
C) R D E R
for the petitioners filed a memo
s¢:<5:*1§'i;z1g';1§%i.1:[*';§'.';;z".c:fore the Sessions Judge at Belgaum for identical
” . relief the changed circumstaxlccs.
The memo is placed on mcord.
/2W~*
21/
Accerdingly, the petition is hereby dismigsgé % :5-,L–f:
withdrawn with a liberty to approach th_¢mS_essiof:1’s” _ ”
Belgaum for identical relief.