'~, g§Qy:i
1
IN *m1': HIGH COURT OF 1<:ARNA'm'1<é;.' _
CIRCUIT BENCH A'? nHARx1I.é§V.V, V L" A T
DATED THIS THE :33'?! mfif 1
THE i-ION'BLE '&'}XEg§'A1\§:1.5}1é'VsVVV
BETWEEN: 1" V' 'A " V 'L AA
S] 0 Siddairamappa Nimbannggvar;
Aged'éL¥5outf¥}0 " _
R/at: Village,
Tq: Hangax.' . - .. PETITIONER
(Sri Vizupakshap_pa'-epcfititoner served,
Sgi N Gump:akash., Advocate~a.bsent))
-. V
" A B3; Vidy:§1:.2:g.ar Police Station,
i-i__1::hl§.v.' ' .V .. RESPONDENT
(By”:3;§31’Anand K.Nava1gimath, HOG)
This petition is filed under Sccfion 438 Cr.P.C. praying
to grant anticipatory bail to petitioner herein and direct that
‘ resyondent to rclxiase him on bail in Cr.1’~3o.60/ 2601 of
Vidyanagar 13.8., Hubli, which is regstered for the offence
pin] 3] 468, 420, S11 r/W. 34 IPC.
This petition Coming cm for orders this day, the Court
made the following:
GREEK
This £3 a petition filed under L.
19.3.2008. The petitioner has ndt
despite service of Court I1C.fiCi””.~”.,.. It appcazs fl:.é1i«:._mtifrix§ner is
not intcmstcd. ‘Thcxefere, pfiiitiou. c1iszz1_i_ssc::;3i for non–
pmsecution. ”
Ets*