High Court Karnataka High Court

Mohamed Azam Rangarez S/O Gulam … vs State Of Karnataka on 3 December, 2008

Karnataka High Court
Mohamed Azam Rangarez S/O Gulam … vs State Of Karnataka on 3 December, 2008
Author: Ashok B.Hinchigeri
 

IN THE HIGH coum or KARNATAKA AT BANGALORE  T E     

DATED THIS THE 3*" DAY 0? f:':::ECE:'_'i"4'Vt!2-5::§vE!Rfl.> 2098'   '  T 7

BEFORE % % L 
we Hor~e'aL2 MR. zusmze  3. H'.t~:\V!C:i~i:fGlV-f}?,I 
CRL. Pennopsm.soqswféooa  
BETWEEN A       

MOHAMEDAZAM Rmaigkez ;  
s/0 GULAM MOHAMED .5§A?€GAR_Ez..   %
AGED ABOUT 26*i'EA_fiE-'1.'       
R/A NO.4731, 1ST"CR0;':?$,VVSH'I'1AJI gags

N .R. MOHALLJK,   '

 n      PETITIONER
_(sy Sr: iH_lAS.H*MATH"'F5ASHA, ADVOCATE)

         

T sTATE%o$%%:cARMAm:%A%%%
 av NARAS-Ii*é.H?sRA3A'.POLICE smnon
 'MYSORE* A  -

km» av srxms éuauc paosecuroa

 RESPONDENT

(By Sr: A.V. Ramakrishna, HCGP)

j ._ ‘THIS CRLP IS FILED U/$.-439 CR.P.C BY THE ADVOCATE
FGR THE PETITIONER PRAYINCS THAT THIS HON’BLE COURT MAY
VLEASED TO ENLARGE THE PETITIONER ON BAIL IN
“C.R.NO.171/08 OF NARASIMHARAJA POLICE STATION, MYSORE,

WHICH IS PENDING IN C.C.NO.279-4/O8 ON THE FILE OF THE III

2

ADDL. JMFC, MYSORE, FOR THE DFFENCE P/U/5.4-98A, 306 AND
201 R/W SEC34 OF IPC.

This petition coming on for orders hearing this day,-.__i:he
Court made the foiiowing: H

The petitioners ieamed counsei, Sri Hashmath

arguing the matter for quite some time;””se«sigh.: V

Court te withdraw this petition.

This petition is dismissed as witiis§Vfawn.v. V

inn V% V