High Court Karnataka High Court

Lingraj S/O Gunderao Ningshetty, vs The State Thr Rural P.S.Gulbarga, on 30 March, 2009

Karnataka High Court
Lingraj S/O Gunderao Ningshetty, vs The State Thr Rural P.S.Gulbarga, on 30 March, 2009
Author: Subhash B.Adi
    ..... 

"- R"u.r;1_:aIA P.  ._(}uIba'rga.
  (By sxikéharanabasappa C. Babshctty, Hoe?)

I "SE»::r10N 439 01: cR.P.c. PRAYING 'TO RELEASE THE

  -»v-PENDING BEFORE THE HOWBLE I ADDL. SESSIONS

IN THE HIGH COURT OF KARNATAKA  I
CIRCUIT BENCH AT GULEARGA 

DATED THIS THE 39TH DAY C)?'     
BEFORE     I
THE HON'BLE MR.JUS'ri¢.é§I:"ssxJB}I.AsH'B,' 
CRIMINAL PE?-1f§I0NA.:m;..gsimjzobé '  
BETWEEN:  I I   

Lingaraj  r¢;a:g's1;¢'%:3%';_: '
Age: 25 years,  Ag1'icui'tm"e',"" 
R] 9 Almziii {IE3};-»'1'q  "Dis---t,; 'Gu'£béa'rga§
I I I  I I I I  Petitioner

(By Sri. Bwéh-.1_V1IIra.0  Advocate)

. .. . Respondent

VTHIS CRIMINAL PETITION IS FILED UNDER
I~?E'I'I'I'IONER ON BAIL IN S.C. NO. 185/2008
JUDGE AT GULBARGA.

THIS CRIMINAL PEFITION COMING 0N FOR

DRDERS THIS DAY, THE COURT MADE THE
FOLLOWING :--



ORDER

Petifioner seeks leavtz of the couri to withdrawf

the petition.

Accoxdingly petition is dismiss_e»dV as *

VEUDGE