Karnataka High Court
Syed Ismail vs The State Of Karnataka on 2 March, 2010
1
IN Ti-I13 HIGH COURT OF KARNATAKA AT BAN GALORE
I)A'l'E1) THES THE?) 02m DAY OF MARCH 2010
BEFORE
THE HONBLE MRJUSTICI: N. ANANIQA4'
CRIMINAL PETITEON No.344 OF 20*I.(i '
BETWEEN:
SYED ISMAIL S/O. LATE RArIEE.I\/1",
AGED 50 YEARS.
R/AT OUDIYATTAM ROA_DI,_ "
PALAMNER POST, *
CHITTOR DISTRICI', A A .
ANDHRA , PETITIONER
[By Sri. SYED FIDA HUSSAIN .b;'_O'Q'O:3II*I§',}
TH E 'S".i'A'":'.'E} .,Q'I?>_K1"xR?I_A'TAKA.
BY' --PI5BLI'CI4I?ROs,~I5cu'I'OR.
IIALPOLICI3 STATl'ON.
__BANG.AII;ORE. RI:'.SPONDE'I\'T
* _ (E55 3/IIIAYA MAJAGE. HCGP)
f_I*§ 1S"Ic;RI--_:y1INAI, PETITION IS FILED U /5439 CR.P.C
.I3'Ir._TI-{'I«:« };'§.DVQ'CA'FE3 FOR THE PIEZTITIONER PRAYING THAT'
THIS Ej1ON":BI;E COURT MAY BE IJIJEAS£':£) TO RELEASE
'F'H.'IfiZI.PETITIONEIR ON BAIL IN CRIME NO.5«41«6/2009 OF
I~1.A.L.._I%OL1c1§: STATION ON THE FILE OF THE XWADDL.
'I:HI.I:I£I\IcEs PUNISHABLE UNDER SECTIONS 420. 380. 395
328 IPC.
2
This Criminal Petition Comirlg on for 0rcie1's this day.
the Court made the foiiowingz
ORDER
At: the first insI.ance. the matter was 21dj(_>t1i’r1e”ci.. (3115
week. Later. the iearned counsel for the petit:_i_oi?:eriifieig V.
a Memo for withdrawai of petition e_1_s..11_c_>t }3rf3éSéd–;’_’: . i’
2. Memo is accepted.
3. The Petition is diSI11i$~S\éf3_ as nxtji.’p1’€3VS$€d:’~;u’v'” ”
sov-
it i JUDGE