Karnataka High Court
Abdulsab S/O Modinsab Zandekatti vs The State Of Karnataka on 24 November, 2008
BETWEEN:
1.
IN THE HIGH COURT or KARNA'§?§I{.A;_: _
CIRCUYI' BENCH AT DHAR'..¥ A_jf)VV iffj A 3 %_
DATED 'l'HlS THE 24TH
ALB3m RE%*kL % ' V k
THE HON'BLE MRg}usr1cE ..§I;'¢é}saAi&e;)A"
'R;.P.a:d;'74--I1aj_fg_mWa
Abdulsab; V S_
Age: 341'}Y"'@+'*3. Q
ii
Ram, S/b"(«3}i.4€:i1:z§§}1iis'::,¥éiii.'.Gutt9J,
Agc:"1_8}'¢arai, I
Daddamani,
Age: :23 years,
;§,}~S/o Mammudasb Yalhg' ar,
s/o Abdul.-sab Havakiar,
45 years,
Maqbul, S/o Mahaboobsab Bankapur,
Age: 3.8 years,
Allamagricuiturists, Pctiafimm 1 $05
Am R/0: Kanvalli Vilfi, Tq: Havcri,
Petitioner No.6 is R/0: Hmdignur Village,
Tq: Haveri. .. PEFITIONERS
(By Sri K.M.Shiral}i, Advomtc)
E!
The Stab: ofKarna1aka,
By Guttal P.S., Havcri,
Rep. by SPF, _
Dharwad. RESPONDENT
(By Sn' Anand K.NaVa1gi1aa3;h;' ' L
This pe_titio:a is Ox-.P.C. praying
to order they mlcagae of "on bail £11 Gutta! RS.
Crime No;_=m'1 of the District and
Scsakms" liaveri, registerad for the
ofibnceg pgag ss. " 1-'--¥_3;~."_147'," 143, 324, 326, 307, 395, 302,
452, V.42'7 r/Wl'1::$ec'é<.)u._149'"}.?.C. and 3{l)(X), 3(2)(5) SC/ST,
PA:Act, 19:39. --
This on for oxders this day, the Court
made "
.....
V flied for withdrawai of pfitihion. The memo is
recexd. Aeeoni1n’ gly, petition is (11% ‘ as
Sd/–
Judge
Ets*