High Court Karnataka High Court

Iliyas S/O Rahmathullah vs State By D J Halli P S Bangalore on 3 July, 2009

Karnataka High Court
Iliyas S/O Rahmathullah vs State By D J Halli P S Bangalore on 3 July, 2009
Author: Subhash B.Adi


Ix THE man comrr or xanmmxa AT

as:

1

§
x
§
Q
§
§
53:;

Q
§
3
3
3
E2
3

Between:

1 was, s/<3
AGEDABOIJT21
RM 5*" CROSS. fiowrw. A A
K.G.HALLI. % '

2 MIINNA, Sfifliaéimifi. Ramsmn
Aaznasauér
RM 2"

PERIYfi_R1’JAGAl%.E53K3fiLQRE

3 SI-IUAIB S’,?_D~ASI-IWAQ
AG£gDABoU’i’19YEARs.

%K.9.:mL.Lz,%aAmALmE

4 ‘TABREZ szozmznsn
% AGED ABGUT 18 YEARS.
; RM 2″~”.CR0sS.

%%%%Bns1z2zg.*s BILALBAKERY

. .;~..lin’U–$Lfld comnr
T ‘ .BA1l1C}AI.ORE-45 .. parrrrxczamzs

YOUNOUSALIKHAN. AI.’M2I3C.ATE)

M W We>”WM’W»N wvf#1″‘”f_f””?’V””T°~»+ vwa Lwmmwmammm wmrm mwwm $7,’???

mm» was ms 324 my on Q « A

THE Honmz ulwusnrszs 5
% P!ei:flia’n..1fIo. 2354- gt J

aVamI”‘\ob&’£€”‘§§&mH”‘Wi If Nfi’*r’sa’$*’K if

“‘:w’Vk»¢~”y\_¢,,4>’.§?i’2 warm gxmmwwmgmmm 5W!Mi3€fiW %WMM§ W? E%JWa%W$:W§.£5’&flfi% §”‘%§%3H@’°§ MWUWE 3&3?” flfi

And:

STATE BYDJHALLIPS, BAKGAIDRE

REP mrmz swam PIJBLIC % II

HIGH COURT or KARNATAK5;
9% HIGH cwm BUILDINGS, %

BANGALORE A

(By 3121 swnsa RGIRJI,

This c:r?ln.ina1 :_fihd_u[a fi9~’Cr.P.C. by
the Advcicahe Ear flm–.pfcfiti9na;;..*. that thh Hoxfbla
Court may be pleased ta t.he’paii?ian¢a’ on bail in
C1-.Ho.2C*4l 2009 of Station ptmding on
ragistm-adéflfizr nfiaime Sec. 307
r.Iw34~IIt3C

Q for the peti1:1nnar’ aubnxifi tint
may be: dimmed as withdrawn.

tin petition is dismissed as withlrawn.

Sdf
Judge