Karnataka High Court
Sri Krishnamurthy vs The State Of Karnataka By Dobaspet … on 9 February, 2009
C1i.P N0.lO7l20® EN THE HIGH comm' OF KARNATAKA AT BANGA.¥»_G!§E : _ DATED THIS THE 9315 DAY or FEBRUARY§:)o§[:%( A- THE nomsm on. Juana K. 'B'!Lfi_'_ CRIMINAL PETI'rI+f) N.. go. 107) nmwmx: * ' AT % Sri Krishnatnurthy, Sla Bylapm, . A Vv Age: 22 year?» Residing at Thimmanagzalaysg Sompnra Hobli, I " " Nclamangala Petitioner (By Sr: Mylaxm ha.-viacfifioncr) Afifi: The Statecf - Baxigaldrt-, Respondent s
HCGP, ibr respondent)
(By Ba. i ‘j«.j V
Petitionisfilcdlmdcr Scction439 oftbc Code of
Procedure, praying to enlarge the petitioner on bafl in
N”<:_~.181/£3008 of Dabaspet Poiioe, Ieglsmred £03: ofliancc
under Sections 307, 354 and 448 r/w fiactzion 34 of] P C.
' I Petition coming on an Orders this day, the Court made
k% following:
CILP No. I 071200′?
OEER
Lcaztacd Counsel for the ” x
pcrxm’ss1o’ 11 to w1th’ draw the Petition, 3
Court as the charge sheet has
2. In the light of the for the
petitioner, the Petition is to file fxesh bail
Petition before the
% A % ‘ 301/ ‘1-
Iudgé’