: I :
IN THE HIGH COURT OF' KARNATAKA "
C¥RCUi'}' BENCH AT DHARWAD __ 1'
DATED THIS THE 6% DAY OF JAN':.¥.A.1§§;*V.2'¢{§9%"_ % 3
BEFORE A % » i V' A
THE HQNBLE MR.J§;$Ic:$'a,f._;}A.GANf§;xf:%i§1A'N'V V'
CRIMINAL PET1TiGi§"Np.7fi5 12229958 '
BETWEEN: V'
Durgappa, S/0 Mariyappa
Age: 21 years, €)::;::: Agrii.",= -- *
R/0 Mukklxmpi', '_'-- '
Tq; Gangavaflfi,{f3i§t:..Kofip§1. _. j
. . . . Petitionsr
(By -Pa-:11,' Aév.)
ANDQ 4' ' H "
Thtf: 'Siam of
'¥'.i§11*o1J; gh C§ax1gaVath..i_.Ru1'ai
.p0':gce"'$t:at1a:-apt, _
' .-By' its§vAt1dit.io1wa1 State Public Prosecutor,
{dig}: mm iriarnataka,
* Circuit 'Bé;r_.§ch Build ing,
, Respondent
AX (By S;-;f’p.H.Gotk1a:ne1i, HCGP)
This criminal petition is filed mzcier Section 439 of
__§Cr.P.C. praying to enlarge the pefitioner on bail in Crime
No.25?/20438 registered by the Gangavati Rural Police,
gaending on the file of the learned Civil Judge (Jr. D11.) 8:.
JMFC, Gangavathi.
Th£s criminal petition coming cm for Ordersx ih:’£s._Vciay,
the Court made ‘the following: .<
I-ieaxd both sides.
2. Learned Counsé1_v’fc:1~ pc§1io1:1cr_ s§§3cké{‘penfiissiou V
to Withdraw the petition to égpmachi the Court
after the charge: shee9£”:;:~;;{:i1;:(fi_.L iv ” V
3. _ig;’é2¢:rty€gL.ani€I1..’:and pefiflon is disposed
of u ii ‘
sdla
Iuafi