High Court Karnataka High Court

Sri Krishna Murthy vs State Of Karnataka on 9 June, 2008

Karnataka High Court
Sri Krishna Murthy vs State Of Karnataka on 9 June, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT or KARNATAI(AwAT
BANGALORE %  k 

DATED THIS THE 09"' DAY 01:'     --   %

THE H()N'BLE MR. JUSTICE 

CRIMINAL, PE’i’ l_’F. k N”N~9i._93’Z
BETWEEN: A

Sri.I-{rishna Mm-thy, T

Sfo late Sri.Muniswa.my,-I ”
Aged aobut 36′ — if ”

R/atNo.363′,”g.__1′–
Near Vcn«t2gn_M 5:1a.’;Sw:;j:1y’tg:mple§;’ A
Nasavaré, A
…PETI’I’IONER

mysa-ms.+:a»-im. »«av.»

‘ ” ‘ . _»Sanj’aya Nagara Police Station,
A Tfiangm-ck City. …RESPONDEN’I’

% S,ri .fi:;_(3:Siddagang.-.1ial3, HCGP)

III!!!

This Criminal Pefition is filed under Section 439 of

praying to release the petitioner on bail in Cr.Ne.252!07

W

(C.C.No.29599/()7) of Satjaynagar pdice V

IPC.

which is registered fer the crimes P/U/s..%;9s.;xjaaa

This Criminal Petm ‘ ceming on

Court made me faiIowing:- V

A Memo fer the petitioner

seeking pemsssian ta

L Am:mdiag:y,%%peau’m isdismissedaswithdrawn

Sdli

Bkp. Ifldfi