Karnataka High Court
Sri Jayadevaiah vs State Of Karnataka on 11 December, 2008
IN THE HIGH COURT or KARNATAKA AT 8»9aNG§'§i;0§§'_E::
DATED THIS 'me 1113 DAY OF D;ECE?*¢B.E¥§,
THE HON'BLE MR. susnce BA.%%%Hk1n;'cHIs3éké;V'k
CRL. PET'I'fI<I)£*J...§f$o.4£3§{;'(.?E V29§28
BETWEEN _ k
sax 3A':"ADEVAIA¥-E .. % %
@ JAYADEVA, i " _
ASVGCATE,S,«'0 LATE €:HIK_K;f3\ .e:x:?:§n-:;z*A..;_+
R/O onorunm v1L£Ac-:5» _
JADIGENA HALLY Heau % L
HCJSAKOTE TAnm<* 1; * %
BANGALORE RURA_l_ nIs*r;2:c'r.%
' ' PETITIONER
(ay M/S. i)ESAf-~ASSOCIATES, ADVOCATES)
AW _
STATE
BY HQSAKQE.
L _ RESPONDENT
%(B*z SR1 A.v. RAMAKRISHNA, HCGP)
cRL.§’Is FILED £3/3.439 CR.P.C av THE AEJVOCATE ma
THE’ PETITIGNER PRAYING THAT THEE HQWBLE COURT MAY BE
4P£Efi’s–SE£? ENLARGE TEE PETITIONER ON BAIL IN SPLCASE
* V ‘-§¥Q.1?.j..;G5’ v(CR*N0a23.8f08) $N THE FILE OF THE II ADSL. SESSIONS 8:
_V S'{‘L.=3L§9GE,. BANGALORE RURAL DISK, BANGALORE, REGISTERED
_ ‘ V ,¥_:OR”TH’E”0FFENCE WU/SS. 143, 147, 148, 323, 324, 30? WW 149 OF
t U:-C’ x
~ This petition coming an for orders this éay, the Court made
the fcrlfowing: