Karnataka High Court
State By Sakaleshapura Town … vs Rukhiya Bi W/O Late Saliya on 8 September, 2009
IN THE HIGH COURT OF KARNATAKAAT BANGALORE
DATFID THIS THE 87"" DAY OF SEPIEMBER, 2ooSj]--.E.
BEFORE ' O .
THE HONBLE MRJUSTICE SUB}-IASI{I"E%';:c:§.13IjV'_.'T: V'
CRIMINAL PETITION NO."1'24o /'2O_oSO«" O
BETWEEN: A O
1 STATE BY SAKALESHAPURA _
TOWN POLICE STATION. ' '_ '
PEETIONER
[By Sn.A.V;RA M AA'i:RT.STiNALDi£'AK5:GP)
1 RUKHIYA BI,.»'JV/O I;ATE"STAL1T'AA'
AGED ABO{]T'5'S;,YE3ARS ' '
KUSH'AI;NAO;AR E:{;*1'EN'S1§)N .
SAKALESHAPURA_ ._ -- -
HASSANDIST
2 MUMTAZ, ..
AGED AEOUT41
,*'OOO:TEACHER ..
BAGEv_1Li.AOE " .
SAKALESHAPfJRA"TQ "
HASSAEDTISTE. '*
_ RESPONDENTS
;Ey Sr'i.KA. ADV. FOR R1 & R2 )
U/S.439(2} CR.P.C BY THE ADVOCATE FOR THE
"-11.V:PE*1f;T1ONER}PRAYING THAT THIS HON'BLE COURT MAY BE
I§LEASED' TOSET ASIDE THE ORDER Drr.22.11.o7 PASSED BY THE
""SA.E4_PE1;';SJ, LHASSAN IN CRL. :v11ScELEA;\EOUS PETITION Nome/O7
OF SETKAIESHPURA TOWN POLICE STATION «fir CANCEL THE BAIL
GRANTED TO THE RESPONDENTS ~ ACCUSED BY ALLOWING THIS
CRLPETITION. AND DIRECT THAT THE RESPONDENT?) BE
COMMITTED TO JUDICIAL CUSTODY.
THIS PETITTON COMING ON FOR ORDERS THYS
COURT MADE THE FOLLOWING:
ORDER
State has sought for caneeiiatinn Def bail bigfirgtnted
respondents.
However, it is nowvb-r§:1’1gh’t tq that, the triai has
ended in acquittal. ‘
In Vi€W5O1″ fl<1§g..5giVn1e,'-._this~.petiti.nn,.is dismissed as having
become infruct1ie1is:'1–: ::;;, ..
Sd/ –
JUDGE