. % %
IN THE HIGH couar or KARNATAKA A1f% j{%
BANGALORE
DATED THIS THE 28″‘ DAY or ”
BEFORE %
THE HON’BLE MR. JUs’1f1_(:1a %
CR1 INAL PET Te:§No.16aQF2mL
EETWEEN:
Chandrappa AeKé’@Ch1wdfi¥’kM—~. % A
Aged abou1:28″»yc:eirs,3;__ ‘
Farln Workezfg :»” ‘ ,,
R/0 Rafi1épu:.fiiiVilh°gé, V’ ‘ ~ .
Honna’!_iTalt:k,V ‘ –
Davanagcre ~ ,_ w. __ ». _ .. PETITIONER
(By sri.L.s:inayasBa5u, Adv.)
=-
By ‘Hi>nn’aiiV’Li?o}ice Station,
Daimnagcre, ?3istrict,
. _ 7 Represented by its Govt. Advocate,
‘ k 3 $1131; Court. …RESPONI)ENT
S’ri.I-I.C.Siddagangaiah, HCGP)
lfififi
3’/’
This Criminal Petition is filed and.-,1;Ls%e:¢:i<;;:[[[:i3a{
Cr.P.C. praying to release the petitj.an’er~on in” the evizntkqf ‘; ”
his arrest in Cr.No.239l07 of Honngli which is
for the offence P/U/S393 ofII.’C. ‘ ” ~ = V ~.
This Criminal Pqtition Gs; day, the
Court made me fo1low%iI.;g;– .. .
has filed a Memo and
sought fry: of!.i_ie.,pefifion as not pressed.
H in vic{v”:if v thc’:me1ne filed, petition is dismissed as not
Em :ruag”é’
Sd/2}