High Court Karnataka High Court

Sri Sanjeevappa vs State Of Karnataka on 9 September, 2009

Karnataka High Court
Sri Sanjeevappa vs State Of Karnataka on 9 September, 2009
Author: Subhash B.Adi
  the following:  

. IN THE HIGH COURT OF KARNATAKA AT BANGALOVRE
Dated this the 9"' day of September, 2809    
Before i
THE HON'BLE MR JUSTICE .-SUBHASH A1}:     
Criminal Petition 4359' /  l  it 

Between: V  

Sri Sanjeevappa S/0 late Chikkappaiah

24 yrs, R/o Mellaya Village

Nagaragere Hobii, Gowribidanur'_T~:a_ 

Chikkaballapur District ii  _ Petitioner

(By Sri Nagesha C, A(lf.«'.")   R

And:

State of Karna_takzi'~fby   A
Gowribidan 'er Rural. ]'r'0Iice i"Station  "
Chikkaballalpur Districi',--~.._»    Respondent
(By Sri A V Raifiaiqrsihiizil GP; . i'  

 Crirninal" Eeltition  filed under S.439 of the Cr1.PC praying to

gfilnt b'i}ili~i17F.POn_I1ection'w**--'i'iCrime No.l63/2008 of Gowribidanur Police
5. Station. ' "A

 . l?e'tition coming on for orders this day, the Court made

ORDER

it it ‘(Petitioner is the sole accused in Crime 110.163/2008 registered on

‘-?.’>l.lAi§.2(l)(l)i8 by the Gowribidanur Rural police for the offences punishable

($931

.._.

An

Petitioner shall mark attendance once in fifteen days before the

jurisdictional police between 10.00 a.m.. and 2.00 p.m., ptefe.r’§1–b!y.40n

Sunday.

In the event of default in appearing before the Court er” V;’O1e1tfon’_Qf gin y 0

of the bail conditions, prosecution is sit liberty to $;eek..f<51' céin:Ce:lléiti1io'n
of bail. 0 V 0 3