High Court Karnataka High Court

Sri Krishna @ Malebennur Krishna vs The State Of Karnataka on 28 May, 2008

Karnataka High Court
Sri Krishna @ Malebennur Krishna vs The State Of Karnataka on 28 May, 2008
Author: Huluvadi G.Ramesh


[N THE HIGH COURT 01-‘ KARNATAKAHTDH
BANGALORE D * D

DATED THIS THE 23″‘ DAY D H

THE HON’BLE MR. .msT1CD

CRIMIN PETi*r1H(3NA%»ND.=7D

Sri.I(ris1;1:a_§f14’@;2’H:}’h~Js=.l.Vé.’beI:5g_1ii}
S/olat-:3 » X ‘
Aged abgut.-€3Vyc:’¢s,. ._ ” H

Noww.

shimosa’ra1uk.

:.ShiD1ogii District. …PETITIONER

% % \ and Handral, Advs.)

This of Knmataka Represented

By Public Prosecutor,

A’ * High Count Building,

(By Sn’.H.C.Siddagang:iah, I-ICGP)

iii

.36/%

W V’ ” ‘ 2 .V_ ” has committed theft

This Criminal Petition is filed Soctnu ._of
Cr.P.C. praying to enlarge the petitioner «an» in Cr.i’~!.p.44.f0’Z

of Vidyanagar P.S., Davanagere’ADistrict,é w.hich is rfagisteied i-‘pr

the offence P/U/Ss.454, 457 and 330 o1fIPC.-. ‘ 4

This Criminal Pctiti’é):4jc§ot:1in.g’&}:1: f4:4ora4.4%kthss day; the
Court made the fol§owing:A-V-_….

h4a_:;_ . of regular bail in
444444444 ‘–4fiQ.*’£4/07 of Vidyanagar Palm,
Davanagere, for under Sections ‘
454, 457 and 330 o£n5c.444 *
43 f<_:.secution, on 8.5.07 between 4.30
p.;5%.4=an4 9.00 4154 94434444; having broke open tha lock of

to one G.N.Shivaprasad situate at

)(V

4. According to the petitioner’: is
innocent ofthc allaged oifenocs. «V

5. It is the submission of ‘A J

that petitioner is a habamai ufizader %m1%%heJi%s .;i@4g§o1ved sn
some other cases wisichfi

6. ifs of the petitioner’s
counsei §ne%ii§%%th¢cases’ when has been granted bail.
Hafifing’ t:pF’t!1¢’ circumstmncas, in the cvcnt if the

path is’ he is likely to abscend. Hence,

is dismissed.,

Scll-3

judge