Karnataka High Court
Anandamurthy @ Ananda vs State By Rajagopalanagara Police on 7 January, 2010
V' "vBangaLLo_re
5"'
C 'E
*1
e
'T ;
JN
ILA}
(J1
xi)
C)
\p
IN THE HIGH COURT os KARNATAKA AT BANGALORE
DATED THIS THE 7"*DAY or JANUARY, 201Q7_t,
BEFORE:
THE HON'BLE M. JUSTICE A.S. PAcH3fi2Uns*_
CRIMINAL PETITION No 6359 Q3 zone" ":Vw'"'
BETWEEN:
Anandamurthy @ Ananda;_
S/o. Rajanna, "~'
Aged about 28 years, ,
R/at No.10, 2mVCross,~a_V
Rajeshwarinagarap_ i V J.._ .r_ .
Laggere, 3, i2=V .'.1.V _'a "'"W'
Banga1ore.;" W_*~£;V«,,_v_'V'g'Vg W PETITIONER/S
{By.Mfs, N- fiégarafi S Mt»Hanumanthagowda, Advsi]
AND:
State.by V. _- .
Rajagopalanagara Police Station,
Rep, by State Public Prosecutor,
"fiigh"CoUrtfBgi1ding,
Eang;1¢ré;_~_-' M RESPONDENT/S
{By sri;-fiaja Subramanya Bhat, HCGP.]
n;°.This Cr1.P. is filed u/Section 439 Cr.P.C. by
i_ the Advocate praying to enlarge the petitioner on
, '~*bail in Crime No.186/2009 of Rajagopalanagara P.S.,
" "for the offences P/U/S 498~A, 302 r/w 34 of IPC and
Sec.3 and 4 of D.P. Act 1961, pending on the file of
" VII Addl. C.M.M., Bangalore in C.C.No.17673/2009.
This Crl.P. coming on for Orders on this day,
the court made the following:
ORDER
The learned counsel for the petitionefiflsutmits
that he intends to withdraw the p’etit.jioii
requests to dismiss the petiti5fiMas.withdféwn,’=s
In View of the submission wade, the”petitibndisH
dismissed as withdrawn.
Ksm*