High Court Karnataka High Court

Sri Nanjundareddy @ Rajappa vs The State Of Karnataka on 5 December, 2008

Karnataka High Court
Sri Nanjundareddy @ Rajappa vs The State Of Karnataka on 5 December, 2008
Author: Ashok B.Hinchigeri

H85.

I iii)

-4-

Based an the voiuntary statement of

chopaer is recevered and as per”the”F?9r«a§r§éVit:’._$¢iéncé–;

Laboratory Report, it contains h’t§’n}_at§_b’!oo¢;~_j..AA% 1, _ t, ”

6. Bail petition is dismissed.’ °=«.:’