High Court Karnataka High Court

The State Of Karnataka vs H N Somasundar S/O Nanje Gowda on 1 July, 2008

Karnataka High Court
The State Of Karnataka vs H N Somasundar S/O Nanje Gowda on 1 July, 2008
Author: Huluvadi G.Ramesh
BETW'EEN:

123; THE H1(;H Comm' ()1? KAR;1V%ATAKAf;i"I
BAWALORE  

DATED THIS THE 91" DAY OF    
BEF()R"E"'« &      
THE HONBLE MR. .ms'1'1(:1%:xmixsv*é;i§I;(;.'Rza%:\ki1«:sH

CRIMINAL PET1'i'i()N_NO;3S3'? 9i*%g0§7

The State <;f1'iT;a;f:'zata1}:a,g   n A'

Lokayukmby i?;$.*§nw*e$t§ga:ing 

Ln¥(ayuI:j:ha:_Policé; » _  ' 2
K0V1~=1r...j.  '  V:::,    '  MPETITIONER

(By%s:i.s.s.1<gi§*~ gag V4 $*1*iL.Vé.§iaL};aka.S.I(oti, Advs. 3

M1):R%%%,   A

 _ -iI4§~.1*~_§_..S0masunéai:.---~ "
. ' 2 , S,-"Q Naizjéfiowda,
   V _  
. "    ...RESP()NI)ENT

'.a(B}'3S:;i;13:K.Narcndra Babu, Adv.)

5813*

This Criminai Petition is filed under Sectinn 439(2) of

'¢r.P.C. praying to cancel the bail granted to the

accuscdfrespondent in CACR 3,507 dt.l6.3.07 passed by the Sp§-

{Ear canceilation of bail, much iess, vinlation of c’i1’l_\g_’_()f the baii

cmlditians is amt rcgmortcd.

5. Hence, pcfjticm is dismfséed; . ”

ma 9