IN THE HIGH COURT OF KARNATAK};
CIRCUIT BENCH AT DHARWA'-bi.' . 2
DATED THIS THE 1681 DA'-£'OF-- .FEBRLIAR§7., 10
BEFoI§<E_ "3 _
THE HON'BLE3 MR.JzJs_jf:CE
C_ri.P. Np.....:5:i"3_1'/'--2%Qin
Between: V _ » .
Raju Chandrappa Kofkarf . _ _
30 yrs, 0cC~: M«aE%son=:_ g
r/0 175/_]i3, 15:j7'_4,/1-,]_ "
B0uXit€5'RO«';i'C1~V ' .. E V'
Rajiv Ganelhi i':{agar_? V "
Be1Vgaiin1E._ii, .. PETITIONER
(By Sri.\/ishwanatiri' .Bndiger¥ if-'nii:v.)V ~ .. E 2
AND: 2 i A S
The Stat:-:_0f K:3;i'natakavM_ ---------- ~ *
Rep by-.i_tsiSPP f
(Market P_.S.,. BeIga1.;rn)if-. A'
H igh Court» of.Kafnat'a.ka - . E
C.ii1"C_uivt Bench, "at Dhafwaci .. RESPONDENT
(Byisfi PH Gotiiéiiinidi, Bicep)
filed under Section 439 Cr.P.C. praying
Z tine petitioner on bail in Crime No.395/2009
—:.i,__dateciCi 1’8g11__–12009 by Market Police Station, Belgaum in
P.CV.No.694/2009 pending on the file of II JMFC, Beigaum.
e/
This Cr1.P coming on for orders this
made the following: —
Learned counsel for the petitioneiflhuas 1fi1ie'<:i Merri-.35'
The Memo reads as under:
” That in ,.t1:1e upetitiioifi,’ ‘thew;
petitioner ‘to this
I-Ior1’4b:Ic:.__C0L1.rt’ lie to
in the
ifitefcsitxpf jL1_s’ti._¢e.”‘ « ..
In View oft’-.tl’ii4sVl\Aeri1ii_;~._thés”‘~Crimina1 Petition is
dismissed as vvi_thdraWr1. V’
sci/…
Judge