Karnataka High Court
Thimmarayappa @ Yadahalli vs State Of Karnataka on 3 August, 2009
IH THE me;-1 court? or KARNATAKA arr BANGALORE
DATED THIS THE 3&9 DAY OF' AUGUST, 2909
BEFORE T T
THE HONBLE MRJUSTICE SUBHASH 3.5.9} 7:
CRIMINAL PETITION N0.3384i20o9.':_f" ,
BETWEEN:
THIMMARAYAPPA @ YADAHALL1, V
S/O LATE MUNI SWAMAPPA,
AGED ABOUT 70 YEARS, _
RIA N076, HULLA HALLI VILLAGE,
JiGANI HOBLI, ANEKAL TALUK,
BANGALORE RU EAL DIST.'
BANGALORE, V'
'% , PETITIGNER
(I33 'S;-5. R §i"IéA43§igsHEif;.a;eA;AA;§<;':}
STATE OF KAi®e;_§;':AKA._ V'
A. (By" 3:'-'i;'B'.BA1,AKR1sHNA, HOSP.)
RESPONDENT
A ' U"$.Ri;;.?'~F}'LE'D.._UfS.439 =::R'.'15.'é BY THE AIJVOCATE ma T1-{E
p:;%:'3fm{%:~JI3:':=:i"'-«..;§R.m1<:G THAT THIS HOWBLE COURT MAY BE
' PLEACQSD TO. RELEASE THE PETE. ON B511, IN cmm NO: 145/2009
'OF BA§:2s{E'i2.a::;-:A1*rA 901333 STATION, PENEHNG on THE FILE ore
7' f"<2'f§¥:L: ,éRL."<:ivzL JUDGE (JI1'.DN'.3 J.M,F:c. AT ANEKAL, FOR THE
WU/S 143, :47, 148, 392 R/W $20. 149 01:' IPC.
THIS PETFFEON COMING FOR ORDERS THIS BAY, THE
COURT MADE THE FOLLQWENG:
ORDER
Matter is under investigation. Ofiiznce aiiegcd against the
petitioner is one punishable under Section 302 I’/W 149 of the
£90.
2. Considering the circumstances and
invrzstigation, not a case for grant of bail at .»’3- ‘_€u5-ige;
petitiomfir is at liberty to renew his _j
sheet is filed.