_ 1 ,3 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 12*" DAY or DECEMBER 20:33,, BEFORE THE HON'BLE MR. JUSTICE ASHQ.K__$vH§'NCHiC$Ei§I A EEMLEENL H.K.Venkataraju S/o.Kempanna Aged about 30 years V R/at Angatta V ' Chikkaballapura Taluk . Kolar District. % PETITIONER (By Sri V State of "Kai*n.ata ké '= .% ~ 'a By Nandagudipolice .. Rep. byflits State' Public~--.Pri3secutor. ...RESPONDENT
= {By A,_,,\?.R,a;m3Ai§ris~h~fia, HCGP)
, T “T’;h’is,_C:1”.~P_.V ‘-is flied u/5.439 Cr.P.C praying to eniarqe
thg”petiti’orre,r ofxvbail in S.C.No.112/08 pending on the file
of th,e’FF C-.’_’f1’I.,_ Bangalore Rural District, which is registered
for the offences punishable under Section 143, 148, 367,
V448, 324, 302, 376, 342, 395 r/w. 149 of IPC.
. ‘This Petition coming on for orders this day, the Ceurt
3fn.ade-fhe fol!owing:-
gg;mIuA1. Pmgu [*JQ ~,–}7-3 5129.953? 1 L ,3
After arguing the matte? fag qu ite’Vsonje :fir5:j_e.,.H:hé
teamed Counsel for the petitioner_§6u§;i:t\_perfi1iAss§§An this
Court to withdraw the peVt:iti..é:;n_._
2. Accorgiinsfiyfd. ‘t¥etit’i6ii.j_v~.j§ ‘Vj’d’§smissed as
withdrawn.
' ' ' ' "