Karnataka High Court
Sri Nandeesh E vs State By Hosadurga Police on 20 June, 2008
IN THE HIGH COURT OF O
BANGALORE O ,' O '. O O V
DATED THIS THE OF' 7
%jT%BEF0_RE%% A % % 1
THE HONBLE MR. JU_$T£CE_,HUU;IV@f£G.RAMESH
CRIMINAL P1%:T§'1fiOrsz %N'O.8s3 OF 2008
Sri.Na;1décs}i:E;'§_V .' ' V
SE0 Sri.Ersip§:ga, " ' A.
Agriculti1rés;_..VR6sidi3}g-bchind Court Complex,
Hdsadurga. V V
Chitradurga Disfrict, ...P'ETITIONER
3 Adv.)
-- Hifiadurga Police,
*-«..Represerited by State Public Prosecutor,
0! O5 Advocate General,
" .. _High'Cmm Building,
'Bangalore-560001. ...RESPONDENT
(By Sri.BaIaIcrishna, HCGP)
Ilfikt
This Criminal Petition is fiied under Section 438 of
Cr.P.C. praying to enlarge the petitioner on bail in the event of
3%”
his arrest in Cr.No.l6f08 cf Hosadurga P.S., izgjfafgistcred
for the offences P/’U;’Ss.3S3, 341, 506 and ‘_;§n;é1’_S¢:;ction
2113f the MM(DR) Act.
This Criminal Petition ctfiinizzgogz ‘fpr’:i:)rdf3fs.. they 4.:
Court made the f0IIowi:1g:- V _ %
Learned Cofifisci .Ath’e.__’»§§éi£!§ioncr has sought for
dismissal ofthc petitlleiihais nfimt ”
gw**””Q