High Court Karnataka High Court

Sri Kuram vs State Of Karnataka on 15 September, 2008

Karnataka High Court
Sri Kuram vs State Of Karnataka on 15 September, 2008
Author: Ashok B.Hinchigeri


1!’; ms HIGH ccswrr (:25 KARNATAKA AT BA1\§GAl.;Q R;EVV’.’V1~L—I: % f% : _

swan TEES THE :5?” am as” SE?fEM8ER;”2~§'{}3: «
BEFQRE % %
THE §~;Q:\4’eLE :vzR.,Jt.:s1:cE A$§r£9KAB;._¥;!’E§\iCHV1§EQ.,_: A
cm, Pmnw ?\éc>.237:%i«.V’§§)F.VV;0€V,§8C”

BETWEEN ‘A

SR: KURAM . A
3.19 gym A!(§AR 3
AGE?) AEOUT 33 YEARS
ucc:MEcr~2A:u1c _ ~ 4’ ~ u V
P./AT wo.s9,9″‘” CROSS” %
f~iGSfi\HALLI ¥~iAI_NRGAD’ 1, ‘
PAQARAYANAPURA —

BAN+3ALORE~S50 Q26, u

” ‘ ‘ ,,.PE’¥’ITIDNER

(av 59:’ £:;R,.R.gé:3§éAy’Eks§%DRA REQQY, ADVQCATE)
A?$§£?.«_ j V

swag [er .i:{:A§2£;!1’=§T:5%:§A(?x–.
av VEJAWXNAGARV §»’OLI_CE..

I « RESPGNDENT

” (BY SR1 1-semwpa, HCGP)

‘WIS cam’? is FILES LJ;’s.43a Crmc BY THE AQVQCATE FQR

«ifi-IE Mm’-:.oNER PRAYING WAT THIS HGWBLE CGURT MAY BE

‘:>LE–.a;sE:,:’2’ .fE°<:2.–' emmasa THE PETITEGNER on BAIL IN THE EVENT or

"A§?.R.£:ST' Ib4 cRJ~ac}.59:,r@:I. Pmzrmcs mi THE FILE or-' IV ACMM AT

':s.§.N.§.a.mp.E, wazcw ES REGISTERED FGR THE OFFENCE pin,/s. 364
Rm: 34"er=:Pc.

V U THIS PETITIQN CQMIMG GM FQR QRDERS THIS DAY, THE

.t;’cum’ MADE THE FSLLGWING:

in)

9.3%

After arguing tare mattar for same timst-2, the..;:é%_:§%§VQ;§Ié’f:s 3 T

iearned advecata flies a mama seddyzg ¥1§;a*¢§c§

withdraw the Qetjfien. The me:3*s9V3§_take:’n._’¢n :’ecjr.z:*z;’…. ‘¥’h.i¥;~j

petétéen is Qsmissed as withdrawn,

_ ge

km