Karnataka High Court
Sri Mahesh vs The State Of Karnataka on 15 January, 2009
4
"By Biayhu Police Station
A Banfifihm R'orthTa1uk. ...RESFOKDEN"l'
mm; fiflflfi? 0? KARNATAKA Hl$H €V£M}¥fl"§" 0? K&RNA?flKA HEGH COEMT WV W&%§%§'-»§fi¢.§"&Kfi. MG!-I COURT OF KMENATAKA HIGH (SOUR? OF KARNAYAKA HIGH
Iflffim men ccum' or mnmmm AT A % _
mm!) THIS THE 15111 my on' X { i , '
BEFORE
THE HON'BLE nmmsfncfi
s';_1:-'*""'""""*"'"'M]] 7.. :_
_
Agocl_abput; 19 '
Rfo.&rim'vasa?u}:a' "
. A ...PB'lTl'IONER
(B3? firi P-M~5wfi 5 pin. Ari?-. for
_ '«.1¥I1§e'...I§£;,f1aifgiaéthAasocia'eea, Advs.,}
Sri p.M.Nawm, Ad-:11. spa
11113 c:riminn1 petition in filed u]s.438 Cr.P.C
'ptufmg to grant nntizipatmjr bail in finwux of the
petmoner dix-com the respondent pofioe to an the
petitioner at H13-any in the event of hi arraafin Crime
'EEMBH fiwiéflfi U3"
zm WWW %.,;Awaz;m my mmwaaam mum Luau; ur zmnmmmm u-mm uuuru Q?" KAKNATAKA mmi QQi.Em"'='i1""%;-f%RN&¥AKA mm"
1%.?/2008 of Bagalur P.S.,
reginterod for the 053311063 p/1.113.302. 201 of ' __
city. whmnu
BGTNQQN:
1!
SIc:.Sri
Agad apogt " V '
RI
Byazrp-m3'~%'11
. &'iRavi@
.. . PE'I'ITI()HERS
(By Sri A.dv.,
My Adan...)
'3;'.M.Nawaz, Addl. spa
n .
...RESPORDEN"1'
This C1-LP. is mad u}'s.4$ C1-.P.C prayizig to
the petitionen on bail in Crime He-.7108 of
P.S., B@breeity whfiohh reguhtered for the
'ofimeesp/u1s.3o2, 201 ofxpc.
'mace petitimu comimonfior ordma this day, the
Ceurtmadathefollowzngz
HIGH COURT or KARNATAKA HIGH COURT or KARNAYAKA may COURT
BURT OF KARNATAKA HSGI-1 COURT v§(ARNATAKA HIGH COURT OF KARNATAKA
ORDER
After argu1n’ g for so1::1et:imc,…I.eaJ’11__ ‘_’_for. ” ” ‘V
petitioners would submit that hé.’is;’_’_’n<$t
charge sheet has been gr __ hé
submits that petitionsqnay
with liberty to approafifi' in accordance
with law.
2.» 1’@3Gi’d6d.
3. 156:tifi0né as withdrawn. tfi (“WV
“n&umg.fw \1-J OOOOO
%» m.L”?Oj.
sal-
Iudqe
grias.