High Court Karnataka High Court

Mehraj Hussain @ Meharaj vs State Of Karnataka on 25 January, 2011

Karnataka High Court
Mehraj Hussain @ Meharaj vs State Of Karnataka on 25 January, 2011
Author: V.Jagannathan
 B1§;IIe'Cu§I;0I§E CITY, _____ 

IN THE HIGH COURT OF KARNATAKA AT BANGAL(C)l.I"€J£.'

 

Dated: This the 25"} day of Janualy    

BEFORE

THE HON'BLE MRJUSTICE5.!.:.IAGI§§I1\II$IXI§I7'I5III_'_f,  I

CRL.P.No.375OI/20_I0I'
BETWEEN: I ' A

MEHRAJ HUSSAIN @  

S/O MANJOOR HUSSAIN.  _   _ 
AGED ABOUT 22 YEARS, R/'A ITC-.42,T,';I  I  _
IST MAIN, 3RD CROSS, MA-TADTAI-?AI.;I..I,' v  ._ 
R T NAGAR POST,  ' 

BANGALORI:}vDI\SfI'RIC%T. g ..

... PETITIONER

(By Sri HASIIIILAITH  &:AvssVCbCm'IEs, ADVSJ

AND: 

STATE OI? ~I<:ARNATA1~:A; ~  
BY IJLSOOR POLICE STATION.

 RESPONDENT

     ADDL. spp.)

TEIISv"CI2L.P FILED U/-8.439 CI'.P.C PRAYING To

_  ENLARQI: THE PETITIONER ON BAIL IN CR.NO.336/O9
 QI%"'CI;I.Ls00R P.S., BANGALORE CITY, WHICH Is REGD,
IFZOIKHTHE OFFENCES P/U/S 302 8; 397 R/W 34 OF' IPC.

THIS PETITION COMING ON FOR ORDERS THIS
DAY, THE COURT MADE THE FOLLOWING:



 

7

ORDER

Hear
S.P.P for the respondent-St.ate for some t4ime.~g”‘=

Learned

withdrawal of the petition.

withdrawn.

Dvr:

d petitioner’s counsel and 1ea1’ned__.’Add1.

counsel for the petitic11e1€VA_t’V~seeks

Pétititm is d’1s:f_f1i–s;3tjCT_a_s:’