High Court Karnataka High Court

Venkappa vs State Of Karnataka on 16 February, 2010

Karnataka High Court
Venkappa vs State Of Karnataka on 16 February, 2010
Author: C.R.Kumaraswamy
 

IN THE HIGH COURT OF KARNATAKA 

CIRCUIT BENCH AT DHARWAD    ''

DATED THIS THE 16TH DAY OF EEBRUAR:Y,v j.2_0'i'ot '  K " 

BEFORE _ _ u' M
THE I-ION'I3LE MR.JUSTICE C'.:li;T~AKtJMAEAAS'N;\MT';«.,.,,Mv'V 
cr1.P.Ne.»f1~~94/é.O1o.'   '
Between:  '

Venkappa,

S/0 Vittappa Naik,    T  ~
Age 25 years, _Oc__c: Agrictiiture "C:u.1xie.' *
R/0 Hanapur     
Tal.Badami;u  "     .

Dist: BagaJk,ot'.,  »     ._ PETITIONER

(By s£i'.'"s;' c.;iV?.Hiré};&'a:i}:*,».,A¢_iv.) V
AND}. D. V V ' t t
The Statetof Kargn.atAaké1',"'"

Ggledgudd P.S_,
    ..... 

t' " A _High "CQu_rt«..13ldgs.
'  Dhar'u;a'd,,    . RESPONDENT

" .rEs'y' sri}1§fH.'.'GVotkhindi, HCGP)

x'aTthis Crl.P is filed under section 439 of Cr.P.C.

 praying to grant bail in Crime N0.125/2009 of the

 Vfiultedgudd P.S. Taluka: Badami, Dist: Bagalkot, for the

[offence punishable 11/5 34 of Excise Act and Sections 273
fand 328 of IPC.

Z/*



This Cr1.P coming on for orders this day, the""Court
made the fo11owing:- M  *-

ORDER

The Iearned Counsel forthe ii”

2; memo. The memo reads as follcew.-5:’

“Herein the adVoc2§teVV:”‘tfor tifie
humbly submits as

That the Hon’t)1–e ‘pleased to
permit the peti.tioIier’to petition
after;fi’Iing’of gtzharge the present

petition. tried: be-.jdiép.oiseV<i-t»of– accordingiy."

2. View ofthis memo, this criminal etition
d _ _ P
is dismissed as ‘do: ptrdssed.

SdI”‘
Iudqe

AA sub/an A1’