High Court Karnataka High Court

Sri Santhosh S/O Basavaraju vs State Of Karnataka on 28 May, 2008

Karnataka High Court
Sri Santhosh S/O Basavaraju vs State Of Karnataka on 28 May, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

mm: this the 28" day ofMay, zoos . '  ..

Beforc

my HOIWBLE MR Jvsncs ::r11m~:»1n;%' G   u  R

Crmanal' ' Pam" is %142s;jx §;m%"  
Sri Samfizosh Sic Basacvaraju  .
24313, Rial'? 120, Gosegov§'€§a..Sh'eet.<""'" =    
Srirangapatna, Mandya  _     Petitione;
(BySijiN£alayfl&Asaociat¢35   " kk  

Hebba} Police,   ' " Respondent
(BySriHCSidd383§%§i53LVG}')  A  %

' "    under 3.439 of the cnpc praying to
release the    in CC 1'732'7l2007 in Crime No.l69/2907 of

Hebba1=1-3_oz'i.:.=e;.'* _  .y

 ,cn"mma1' ' é  comm' g an for Orders this day, as Court

V _ the  2 

ORDER

has sought for grant of bail in comcfim with cm:

H ” V f L’ of Hebbal Police for the offence under 8.399 and 402, EC.

W

Penn’ ‘om flzallmake mm’ self available to the am ‘ ‘ V u

Heshallnottmtperwiflnthewimesses. A A V V