High Court Karnataka High Court

Yashodamma W/O Rajanna vs The State Of Karnataka on 12 August, 2009

Karnataka High Court
Yashodamma W/O Rajanna vs The State Of Karnataka on 12 August, 2009
Author: Subhash B.Adi


E Cr§_?..38G@/G9

IN THE HIGH COURT OF KARRATAKA AT B;a.T;<s%3;§%L:}é?;'E%* ~

DATES THIS THE 12*" DAY i}Fv.€s._£}'GL%_S'fii,"'fiifivilfé"

BEFORE _ V % 1
THE H€}§\§'Bl..E MR. stu'e£§As§§'Va:'.§r¢.9T;T»w
cRs__.?.Ne.334,§a2g;g_gfg
BETWEEN:

YASHODAMMA’–1{V/G | T
A5». 35 vEARs::,g,fA HOh_’¥ET~GUAREZf– T

svzasque P.aAE%j,’%TAvA1;AHALL;.~ g A
BANGALQRE-“”_9,’ -T T

?ER:!*v1Ai*éEP1TfL*s’7’jR,:/:A .CF%;{IF€-.C’f£;r£KENAHALLI,
KGLAR 9:312 _ *
* ” ?ETI’T”‘£(}N£R

_, {By Sr§«::Q:’CH’ANDR}x’P!5’T§g_ K :9, Adv.,)

«. THE “S”:i;}¢sTE’V~’§3£5; KARNATAKA
asp. BY s,Hi.o. 0?

TAQGAHAWAPURA 931.155 STATIGN

RESPONSEN-T

:1.{T8~;-S:::”;-4oNNAPPA, SPP)

F THIS CRL.P FELED U/$.43? CR3-“.C BY THE ADVOCATE

T =?ff0f’R”THE PETTTTGNER PRAYING THAT THIS t»~:oN*a1.E comm’

2 Cr}.E’.38C1G/G’?

MAY BE PLEASED TO ENLARGE THE ?§”T”IT’§Gi°’s3ER -=;{f_3i’3
REGULAR BAIL ZN S.C.N0.i74/2939 NOW ?ENfiZF’JG ififjai {THE

FILE 0? THE ADm..DISTRICT at sesmcms JUDGE.p’FA}$IiT”v..
TRACK coma’? «V BANGALORE RURRL ;E’2Is*m~2%r:f;°,:$.V_%’~«%L
BANGALOREFQR THE GFFENCE P/U/S 307 RM 1s&EcgA34*’}-05:.

zpc. ,

THIS ¥3ETIT’ION comma cm: FOR omfieasj fm’1′:,+:%::?t»;x{,%’»k%%%v 3

THE COURT MADE THE FOLLGWING:-‘ %
0 ggek

Petitioner is accused No.3 ir2’v% (2«:’;,:.:¥\i:1VV._36;”/;’?.®::9’fregiistered

on 24.91.2309 {oibfiéiggeg”§1;n:é:sh§b:eA§m2:;é:~ Sec:.3G’.? szfw

34 of IPC,

2, C;:rj§f:’1§i-a.inant”‘i~:;V:VVs§ spé<:Efica£iy afieged overt acts
againézaitczased Now it is submitted that, this
gsgtatsonaf§:aé_fiieg£"*'_;fi;;;§.ve~éo.2s3s/2009 and this Court by

a?d;§§-fvziated "'3G.CsS.2€§5G9 has rejected the saié petétion.

{b'éis §é'%§é'*–2§'%ieth__er a'p;}:£ica£ion is ffied fer eniargement er: bai.

" gfthie- same, petition is dismissed.

Sd/§__
Judge