High Court Karnataka High Court

Gundappa S/O. Bhimsha, vs The State, By Town Ps, By Spp, on 6 February, 2009

Karnataka High Court
Gundappa S/O. Bhimsha, vs The State, By Town Ps, By Spp, on 6 February, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF  
DATED THIS THF{'fl§T**1 :3A\g4%%t;%§;%'m3.31éi:ARY:2oo9

HONBLE  ASi:4i:fiI{. B_V;Vf'I;IINCHI(}ERI
{:RI}é£1I§§Ai  Iiavésss/2009

Gundappa,  % .

S/onfihimsha,  »

Age: 25 years,  " _  

Occ: Agiquitxxral 

  ..... 

Ba savaiqalyam . . V. V

D:s::.%§3;T;:a1~%+VV5s5%%32?i. …§>E’m’ioNER

j%%L{By sri %sa¢mnfLa %MLahajan, Advucate}

‘–State by
“«’.I’c;*–.§f*I1 Police Station,
V “B’.éa;sa_yakaIyan,
V . Represented by the
Fublic Prosecuter,

VI”-iigh Circuit Bench,

uuuxt ur I\AKNA’m.KA HIGH KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 0F KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT

Ccmrt Buiiding,
Gulbarga. . . RESPONDENT

(By Sri Sharanabasappa K Babshetty, HCGP)

This Criminal Fetition is filed 11:id£:r’SootioI_:” 439 of
of Criminal Procedure, praying to eI:1argeo..the..petitioI1e.1_’ ‘an bail; =

who is aocuood in CC No.503/ 2008 on’t1_1e”f_11e of ‘I_£o:1.’l:rioV M C at
Basavakalyan in connection with Grime’No.46/12()Q8..;%@isterod» by
Town Police Station BasaVaka1yan;’–vo4o,V ‘

This Criminal Petitioz1~..oom=iiig”oi; orders day, court
roads the following:-

The petitioIioif’*sV seeks ieave of this Court to
withdraw the ‘He a mm in this regam. The same is

taken on rocord.._ V

_ Thcgfoétifion is ~diémis.:3ed as withdrawn.

Sd/~
JUDGE

SOUR? OF KARNATAKA 316!-I C0URfi[A€}F_; KARNATAKA HIGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA I-RGH COURT OF KARNATAKA HIGH COURT