High Court Karnataka High Court

Sri Sugandharaja @ Kalinga Raja @ … vs State Of Karnataka on 25 October, 2010

Karnataka High Court
Sri Sugandharaja @ Kalinga Raja @ … vs State Of Karnataka on 25 October, 2010
Author: N.Ananda
-- 1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25TH DAY OF OCTOBER 20
BEFORE "   l

THE I-ION'BLE MRJUSTICE  A it it

CRIMINAL PETITION NO; 5371 /21.01-:0-U:  _  t

BETWEEN:

Srifiugandharaja @ Kalinga Raja  Raja   -- 
S/O Lakshmana Murthy    
Aged about 30 years A '
Occupation : Coolie

R/O Gandhi Nagara
Near Maramma fE_"jerx_1p1e: "
Challakere.   - ' 

'  A .._..._.ji.PETITIONER

(By Sri   ":(absent))
AND: V'  h R 

State of Kartiatakae 

 By Ch§itfadurga"Town Police
 'Rep.'-'by the Public Prosecutor
  C0'§11't  Flarnataka. . . RESPONDENT

[E37   Maj age, HCGP)

 C4tl.P is filed under Section 489 Cr.P.C

'$'i,*'V"«.__praying'-"to enlarge the petitioner on bail in

 ..C.rINO.§i4/2008 of Chitradurga Town Police Station,

 =  _Chi'tra.durga, registered for the Offences punishable
'- % '~~un"cler sections 457 and 380 IPC.

This petition coming on for Orders this day, the

it  " "vVCOurt made the following:



2

ORDER

There is no representation for petitioner. .*’The

a

learned Counsel for petitioner is not interestet:i’4s:4’rn”‘«V

prosecuting the case. Therefore, petition

for non. prosecution.

tSd/-.3 A

mung’

‘ judge