High Court Karnataka High Court

Sri Arun vs State on 8 December, 2008

Karnataka High Court
Sri Arun vs State on 8 December, 2008
Author: Ashok B.Hinchigeri
4: 4   )j%sRI samivas

3  " sax MANJUNATH

IN THE HIGH COURT OF KARNATAKA AT BANVGg§L:§RE.": VA  
DATED THIS THE 3*" cm or DECE'MBE¥i,     
BEFORE       % *'
THE HON'BLE MR. JusnCEjA$*H.oK S§"H1NC§fi(§E"E;{fV  
  

1 SR: ARUN    
s/0 KRISHNA ¥${!1_§RT-HY  M
25 YEARS %  V  
RJA SRIRAh§A'?t3RA-.V-I--_ <35  ~  
NANBI Ham, €HEKBALLAf"JjR T':'~'~d_*UKg
CHIKBALLAPURA" $E$_TRI£;'f.__ % « 

2 SRI SU'5RA_MANI~".V--~~.._»      %

s/9 NARAYr\NASWAM'Y   

3? YEARS .     

R/A smmmpuaa VILLAGE"

mum --H£3BL1, (SHIKBALLAPUR TALUK

 , cH:.Ks3ALw»~uRA DISTRIQT

3  %sRI%PRAKAsaA   
 __S;i{)_ rm RA¥A5iRSWAMY
3~5"'f'1EARS'   A
Rm smmmmam VILLAGE
L mum How; CHIKBALLAPUR TALUK
, CHIi(BALLAPURA orsmxcr

T 'SIUNARAYANASWAMY
%  33 YEARS
'   R131 SRIRAMAPURA VILLAGE
~ "NANM HOBLIE, CHIKBALi..APUR TALUK
= CHIKBALLAPURA {DISTRICT

S/0 NARAYANASWAMY
36 YEARS
R/A SRIRAMAPURA VILLAGE



NANBI 31083.1, CHIKBALLAPUR TALUK
CHIKBALLAPURA DESTRICT

(av SR1 KVNARASIMHAN, Ai;V£1§iA3"E)dVd% A'd A = " L VV
AND 'V   A 'd "

STATE av sue INSPECTOR OF POLICE   
CHIKBALLAPUR RURAL POL1CE'S'~!ATION %  .. A *-
CHIi(BALLAPUR~S62 10:  » - --  
CHIKBALMPUR DISTRXCT

        RESPONDENT

(£3_’f!?._:’.54liI:1’A;_§a’..V§;AMA’KRI$HM\; VVECGP)

“ms CRLP’ 13 meg “l3fS.43’8d_ cam: BY THE ADVOCATE FOR
THE PETITIONVERS_Pi’~:A'(I¥~£§..TG._ENi.ARGE.THE pews. on BAIL IN THE
svem car THEIR ‘ARR.EST’:,4IN_CR,N0.257[08 or CHICKABALLAPURA
RURAL POLICE STAIIOE.'”wHICH._IS«.REGD. FOR THE OFFENCE P/U/S.
3.43, 147, 143,443, 504, 4212:, ‘;a.~2[4′;,».d3zi:74 R/w sec. 149 or IPC.

THIS CRL.f5;”*{fO’MIN;3 Fdn omens THIS BAY, THE couar
MAGE THE !::”C?’LL{}WIN{.:;VQ V’

1’fhé1.£VeaVf’rz3éd–._c:i§i:fise¥ for the gaetitioneuf, Sr! K.\/.. Narasimhan

argnfinq ‘tfj.e”i’fiatter for quite sometime, sought leave of the

% 4_’«_CddHf*g.’V:tc ?.v§thdfdw this petition.

2}; Accordingty, this petition is dismissed as withdrawn.

Sd/«-5
inn I