Karnataka High Court
Sri Raghavendra S/O Sidappa … vs The State Of Karnataka on 24 April, 2009
IN THE HIGH courrr OF KAm:%§5rA§<§:;%%%%% CIRCUIT BENC_H..AT' DHARWAD DATED THIS THE 24'? 1:=j;w:oFTApRiz.; 2[r;4a§% HON' BLE M__R. NAGAMQHAN DAS _g:Ur«~__.';:~&z':«aka;, .PEj';fT';LC_§'!'~1 ' $6.747?/2909 BETWEEN:_ = % ' " V 1. SR1... izAc§HAv2NDs-43 sgd%&s%1bD)£PPA KAMBLI, AGED€AB,-011T 25 w:=;s.as,» ace; AUTO DRIVER, R/Q.._G'W%DHiT4 :;..N..A53_AR_:' 51 R51: . DIST': "U.TT_ARf§ KA§:NAoA.. SR1'. RAMAKR:SH.éa.A s/0 RAMACHANQRA HEGDE, A<;ED%%ABou1*+3eY§sARs, R/O AM31GI.RI;.TfixLuK:sIRs1, 12157: UTTARAAKANNADA. :?ETIT'IONERS rm. DHARIGGND, ADV.) '?i-eE§'rA'rE OF KARNATAKA ~ REP. BY KUMTA POLICE STATION, DIST: UTTARA KANNADA, REP. BY A 599, HIGH mum or KARNATAKA, : CIRCUIT BENCH AT DHARWAD. :RESPONDENT
((BY SRLANAN9 K. NAVALGIMATH, HCGP)
THIS PETETION IS FILED U/5.439 CR.P.C. PRAYING
TO ENLARGE THE PETITIONERS ON BAIL IN S.C. 960.42/07
ON THE FILE QF SESSIONS JUDGE, KARWAR.
QKVW
(d) The petitioners shaii not tamper with the~’.. _:”
prosecution witnesses in any mannerr
(e) Any vielatlon of any one of the cor;fdVit?n§1″:évw[i!i’
resuit in canceilation of this bai§._§1=d_er.
Cirdered accerdfngly.
sac*