Karnataka High Court
Santhosh @ Sampath, vs The State Of Karnataka, on 27 October, 2010
._ 1 _ IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED TI-HS THE 277" DAY OF OCTOBER 2010 BEFORE THE HON'BLE MRJUSTICE N.ANANDAv~., CRIMINAL PETITION No.3799/20 « ._._f f BETWEEN: Santhosh @ Sarnpath S/0 K.Puttappa Aged about 37' Years OCC: Agriculturist R/o Door No.338 __ Panduranga Nilaya, 1VIiI}r,_Co_iony _ 81" A Main, Subramanya j. A Bangalore. 'A-O..'._'.;.»._.EJETITIONER [By Sri1,flR.B.i§esi1p_and'ea,O_:.2az1V---.)I AND: A d A The._éState of Karnataka ' .Loka'yu.kthaa.,,AP.s., Bangalore. .._REsPoNDENT 1\/Eajage, HCGP) Taa,,ai;.p is fiied under Section 438 Cr.P.C Q praying'.to'en1arge the petitioner on bail in the event of ~ "his arrest in Cr.No.24/2010 of Karnataka Lokayuktha ' ..f~Po'li'c.e Station, City Division, Bangalore, registered for _ A the offences punishable under sections 7 and i3(1)(d) ' r,!w 13(2) of Prevention of Corruption Act. This petition coming on for orders this day, the A Court made the following: ORDER
The learned Counsel for petitioner has
memo for withdrawal of petition.
2. Memo is taken on record.
3. Petition is dismissed as viriflidijawii; ‘ in