Karnataka High Court
Sri Kutty @ Mahavishnu vs State Of Karnataka on 16 September, 2009
nit bi? KARNATAKA HIGH c6U'mbj_'_:. " i"-iiol-'i '- i§IiéH"'E6b§f_'6i="I§aLhN'ArA' 11 H
p'V{.
I
II rm: !lIt_Il! count or IARIATAIA A'!
.% an-rm 131113 was 29/"' nu or
mi. Ilo|!..3nI:..:':I!.. aoaucix, mafia
-_ 1=a'1=1-.r::oi A-3|'
' .;As§:"i'2c9§V :2
sanjay Kumar'@"Sénjay e_Ia;uV".
S/0 Thu1asiram;i'"; *__%} 'Sn "
Aged abou§:22'y§gps, 1 2 -a w;i~
R/at uo.5;:gww cement lama, 1.i"
Austin tufia,'Banga1@re~4Ti'- W1 ...PETITIONER
my firi-K-14ariéunath;i --.A~iv:i_
The sum» iménaitaka.
By ashoknagazfgfiiifie Station,
Bangalore. Rep. my its 3.9.9.,
jvfligh Cdurt-afifihrnataka,
~ B§ng§1or§=~~5fiQ__é'G01. . . . assponnsm
i'»_ !§Y_fi§i.$atish R.Giriji, HEGP)
"c:1.9. is filed _u/3.439 -'of c:.p.c.-
u".fiiayihg to release tha patitianar on bail in
Cf;NOa407/05 of Aanok Hagar Police station,
flfpanding on-the file of the XI ACHH, Mayo Hall,
B'lore which is registered 'for the offences
p/uf3s.323, 301 r/w 34 of Indian Penal code.
This Cr1.P. is coming on .for orders this
day, the court made the following:
//>
1.
» ‘-.’!¢”-r’.._’.r. ‘..,–4«-.»\g~1;;>.?.;u-…w..-I :..~. :4:
.s’.; _a. .H _M.nH % _ _ Iaamaafifi
LIRT OF KARNATAKA HIGHHCOURT HIGH COURT OF KARNATAKAI HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
OE!!!
Learned Counsel for the patitiafia:ffi£$y§?fi6£_
‘9ermissibn to withdraw tUé%§§tit#unxFCFIC’*G’I
2. Permitted. Th§ petition is @ismiSsed”hs
withdrawn.