Crl.P. 'I315 of 2003 IN THE HIGH coum op KARNATAQQ i;:;-«%% .3 . cmcurr BENCH AT>Ap§iARu.*An'--:'I1j T' % DATED THIS THE 12*:-rs: DA'if__0F:- BEFQRE.%__%...o_V_ V x V. 2 . THE HON'BLE MR;;iu:§;§1*:oE CR1MINA1o4--:152*YFF§;I(}}i:}Ncs.%,§:'1:"5l_2003 BETWEEN: _ H H ' Shri V1kas' __ ..€,--.." Q Age: 19 Strgdcfut," * R/o: ' " Ta}: Cg'vOkak",* _ (By széi; AND - c . 3 " " Tfié sétg 51* rnataka, Police Station, .. . Respondent
(By Navamgnmafi, Add}. spp) &
______–
This criminal petition is filed under Section 439 of
W’Cr.P.C. by the advocate for the petifiomzr praying that this
Hon’bk=: Court may be pleased to grant bail to the petitioner
in Crime No.28/2008 of Gokak Tmam Police Station, Gokak,
now pending on the file of the 111 Additional Sessions Judge,
Cr§.P. 7315 of 2008
: 2 :
Belgaum in s. C. No.200/2008 and directed to be on
any conditions to be imposed by this Hon’ble ”
This criminal petition coming on for
the Court made: the following:
The petitioner has .1ict__ L.
objections. Thcrefoxe, the for non-
compfiance of the ~ _ A H
sa/-E.