Karnataka High Court
Venkatesh S/O Cahnnarayudu vs State By Jalahalli Police on 18 June, 2008
IN THE HIGH COURT OF KARNATAKA AT :_ "
Dated thisthe 18"' day ofliune, L" [
HIE IIOZWBLE MR JUSHCE Hzémr-;%gi§1 "
I. Vcnkatesh Sfo(!ba;-ma' " ' .
23ym,R/a#3/21 _
Vemapalii PostV& _ I
Pulivendula K&€18P8Di;1Hi§I"'~."_'.._V '
'""fl"aI":'i°. "
2134-5, R/M} '?';'i«3Q, Becdbi...
$4
vemapa;2i.Manaai:gm % M
'1'é:?f.:ig E-'ist'r£ct
Petitioners
(By Sri J ,A&v._) _ A
" ; A' ' . . . . . .. 'V
'-«By .¥a5la':'2a:iEi Police, Bangalore Rmipondent
* petitioners on bail in Crime No.27:'2908 of Jaiahalfi Police.
Q j m Criminal Petition coming on for Orders this day, the Court
"made the following: git"
*9;é:Iu:a;j€5xP)
Petition is filed under S3139 of the CIZPC praying to
ORDER
Petitioners have sought for grant of bait in
No.27;’2008 ofmaimni Poiiee, Bmxom.
of these accused petitioners. ‘
Heard the counsel for Gaaemnment Picador.
It is the fiiat except they drove
the vehicle is act against these petitioners.
Already sheet is filed and acc0mdmg’ ly,
sought fer bail. . ”
” . é fimusgd is s§£