High Court Karnataka High Court

T N Somashekar S/O Narayana vs State Of Karnataka on 17 March, 2009

Karnataka High Court
T N Somashekar S/O Narayana vs State Of Karnataka on 17 March, 2009
Author: V.G.Sabhahit
   k«1{'1éy:sr;qt : SHARADAMBA A.R., AGA., )

 %["mR} "ms PETITIONER PRAYING THAT THIS HOBFBLE
 " "IN ctwo. 434/es OF TAVARAKERE 9.5., WHICH IS REC-ID.

m THE mesa coupcr or KARNATAKA AT BANGALORE
DATED THIS THE 17*" DAY OF MARCH 2oo9  %J._V
BEFORE        
ms i-ION'BI.E MR. JUSTICE v.e.. sgangg-x115]  % { Q     
Crl. P. No.s29/2;§§§ '%%§L.  A'  
BETWEEN: %' 

T N SOMASHEI-(AR  *  =
sxo NARAYANA *   
AGED ABOUT 23 VEAPQE  %  A
R/AT No.;3}'11.,I'MAi_N,§   
GOVIN_DARMAb$AGAR,'    %
3ANsALoRE,sse o4e%'%%:A% % 

 PETITIONER.

-:-------u--- .

' V. H STATE .0: VKARNATAKA
 _ 'REP-.4, av  TURUVEKERE
._  ._POL'£(:_E,_ 
A  (BY '_!'.H£:'l_E5TA"f'E PUBLIC PROSECUTOR)

 RESPONDENT

CRLP FILED U/5.439 CR.P.C BY THE ADVOCATE
‘COURT MAY BE PLEASEB TO ENLARGE THE PETR. ON BAIL

FOR THE OFFENCE P/U/3.3351″; 8: 506 OF IPC.

This petition coming on for Orders V.

Court made the fo!EowIng:-

Learned counsel for the”§?gé’£i1;ionérl $eeks’~af fhis

Court to withdraw the ‘gM£!f!1OH ifi flied to

that efiect.

In View inf 5I:;I:J!’:’;i:_Va apdw the memo, the

CriminalvVVPetiti’c.r§ ‘i§*–::!jsn’»§§séd és—witfidrawn.

Sd/-3″

Judge

. ‘”§ufna§