High Court Karnataka High Court

Smt Sumangala W/O Subhash Naganur vs The State Of Karnataka on 6 April, 2009

Karnataka High Court
Smt Sumangala W/O Subhash Naganur vs The State Of Karnataka on 6 April, 2009
Author: H.N.Nagamohan Das


1!! ms area com-‘er or KARHATAKA

CIRCBIT amen AT nwmwan ”

DATED rms THE am pm: or V’ 3 H
ms xonrnm am. msucm
cmmzuu. PET1?m§j¢.;zo.§24§.*V3§_2o9V j
BETWEEN: V . . M’ ii
Sm’ SUMAKIGALA W] 0″”s’ uB§§iAE§51i[v

ALIAS CHABBI, R/0 YA’Ifr 1’NAHA1,1.1
TQ: sHIGG0AN,’:B:_sT::AHAv::3R1_’

% T V PETITIONER
(BY SR: HdsAK£’;r.>:,j’m5:x%.)

“THE 0.1?’ KA1§§iA*I’AKA
‘S.H’i€’wGAO’N_’PO’L1CE
BY.T’ET$s~S’i’A’1″F;.T’PUBLIG PROSECUTOR

DHARWADT;

. RESPQNDENT

{By sr”i.r§NAND K NAVALGIMATH, H06?)

V “-._THIS PETITION IS FILED U] S 439 UP CRRC. PRAYING

–7DIREC’I’ THE} TADAS POLICE STATION, TABAS TO
ENLARGE THE’ PETFTIONER ON BAIL IN CR.No.69/2008.

dw»

E.)

THIS PBTYFION comma ON FOR 0R9Ei§*;3~,–1%m:_:§’.:*1§2aY,
THE comm’ mpg THE FOLLOWING: ‘

On the first migmagiag mafia. by T¢:’n:f ‘%cha:ah:a§;pa

Shankamkppa Bindri, the junsasgfional pe:;ce$::gis;§’£éa a cage
against the for the
cfience ptmishabict undef iP{L’.. During the
course of mqfisfigfifiofizéi a pefifion under
Section 09 before the Sessions
Judge} to 33%: tiismlssed vlde order
ciated gmuné that the investigation is

not yet c§$m§1at¢%1;__ AT?§v(§ir?,”~~:it is bmught to my notice that the

< cfiriipltitfidv the invesfigatkm and a charge 313661; is-

" 2% ihfifvicxav of this develspment, liberty is raserved to the

., 'pc;:ti§jo%iser to appmach the Sessions Juvdge far idanficaj. relief.

the event of petitioner filing a petitian under Seciion 43%

u '"C::P.C., thr: Sessirms Judge shall ctarzsisier iha same in

ihm

accmdance with Law' without being influenced

ozder passed in Cr1.%\I§i3.P.No.28/ 2009.

With the abeve obsezvaiiqns, pctitio'izj ;

dismissed.