Karnataka High Court
Sunil Kumar vs The State Of Karnataka on 27 January, 2010
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 27" DAY or JANUARY, 2010
BEFORE:
THE HON'BLE MR. JUSTICE A.S. PAcHaATuRE[.i:Tt'
CRIMINAL PETITION No.6747 gg 2069' ' '
BETWEEN: .~r»
Sunil Kumar,
S/o. D.Shekar,
Age: 30 years,
OCC: Auto Driver,
R/o. Sri. Durga House,
Kadhike, Tottam, V/\" ;
Badha Nidhiyur Village, _ ?_ ,1 g=A r
Taluk & Dist. Udupi. ;' *~': ,_*fy_r;PETITIoNER/s
{By Sri:_$hareneppeLMettfiry~Adv.I
AND:
The State of°Kernetaka;i
_vBy Udfipi Town police Station. W RESPONDENT/S
'V,{3y.s:;,iR;ja.subramanya Bhat, HCGP.]
iii
ThieaCrl.P. is filed u/Section 439 Cr.P.C. by
u'5hKtheTAdvocéte for the petitioner praying to release
the petitioner on bail in Crime No.350/2009 of Udupi
" Town Police Station and pending on the file of the
u_ »AcJ: (Jr Dn.) 5 JMFC, Udupi, £0: the offence
".pjg/S.354, 326, 342 and 506 IPC.
This Crl.P. coming on for Orders on this day,
the court made the following:
ORDER
The learned counsel for the petitiQne: h§fiay$
permission to withdraw the petition.
2. Taking into consideration }the’,Submissien
made, the petition is dismiesed is withdrewn}
WDGE
Ksm*