Karnataka High Court
Sri. Jayadevaiah vs State Of Karnataka on 27 September, 2010
IN THE HIGH COURT OE KARNATAKA AT BANGALORE
DATED THIS THE 27TH DAY OF' SEPTEMBER ,
BEFORE A V' T. V.
THE HON'BLE MR..JUs_TI,CE N. _ANA§§1§A"':: 1'
CRIMINAL PETI'I'IOl\:T.:N0:-filllg'/Zbljé. 4' * 'l
BETWEEN: V' l V t
1. Sri.Jayadevaiah
8/ 0 Late Annaiahppa
Aged about 55 Years__: 'a
2. Sri.Chikkamuniyappa " V
S/o Late Seethappaf' --
Aged abo1_.1t55 Years.
All are residents of
Oorohally '\{fllage'_ '
J adigenahallil_Ho¥5i:A_
I-Iosakote Taitlk '' , -
Bangalore 'Rt1ral.j;)1st1"1tct;lV.c_ .. ' ' ...Pet1t10ners
(By Sri;M.R.Nanjti'm_:ia_ Gow'c'la...~'Advocate]
AND: ..
State" of Karnataklavtby V"
H0'3akOt€ Police." _____ .. v Respondent
. . = & (By S141″; Vijayakumar Majage, HCGP}
= 4V:3’e_’d{Vion is filed under section 438 Cr.P.C., praying to
._e11_Iarge« the petltioners on ban In the event of their arrest In
Cr.VNo.333;”f2_.010 of Hosakote Police Station, Bangalore district,
régiste__redafor the offences punishable under sections 143, 147,
148,..307f’, 324, 504, 506 I’/’W 149 IPC.
This petition coming on for orders this day, the Court made
H ” ‘vthefsfollowing: