High Court Karnataka High Court

Smt Laxmamma vs The State Of Karnataka on 9 June, 2008

Karnataka High Court
Smt Laxmamma vs The State Of Karnataka on 9 June, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 9" day omune, 2008

Before

7HEIION'BLEMRJUS17CE HULUVAEI G 

Cfiluinal Pdifion 2130 I 2008

Between:

Smtlaxrnasnma Wio late  
72yrs,R/a#1,3"'cmss '2. , '

Packct Mm1iswatnaia:i"a,House'  _  -  "
Venkata1a,YeIahasik3§7B.6flI%fl1?H'e§    Petitioner

Arzd:

State    ~ :    
Yeiahanka Poliee  "2 ' ._ "  ' Respondent

(By Sr: Ba1axaiaim,GP)

‘ ‘~ ._”f’his Petition is filed under S.439 of the Cr.PC praying to

eralatge on bail in Crime No.76/2608 of Yelahanka Police

Staxion. ‘

– Petition coming on for Orders this day, the Court
the fiailowklgt

ORIFER

Petitioner has sought for gant of bail in connection with Crime

” VNo,76/2008 of Yeialaanka Police, Bangalore for the ofiencc under 8.302,

4/z~
IPC.