High Court Karnataka High Court

Anandamurthy @ Ananda vs State By Rajagopalanagara Police on 7 January, 2010

Karnataka High Court
Anandamurthy @ Ananda vs State By Rajagopalanagara Police on 7 January, 2010
Author: A.S.Pachhapure
V' "vBangaLLo_re 

5"'
C 'E
*1
e
'T ;
JN
ILA}
(J1
xi)
C)
\p

IN THE HIGH COURT os KARNATAKA AT BANGALORE
DATED THIS THE 7"*DAY or JANUARY, 201Q7_t,
BEFORE:

THE HON'BLE M. JUSTICE A.S. PAcH3fi2Uns*_

CRIMINAL PETITION No 6359 Q3 zone" ":Vw'"'

BETWEEN:

Anandamurthy @ Ananda;_

S/o. Rajanna, "~'

Aged about 28 years, ,

R/at No.10, 2mVCross,~a_V

Rajeshwarinagarap_ i V J.._ .r_ .

Laggere, 3, i2=V .'.1.V _'a "'"W'

Banga1ore.;" W_*~£;V«,,_v_'V'g'Vg W PETITIONER/S

{By.Mfs, N- fiégarafi S Mt»Hanumanthagowda, Advsi]

AND:
State.by V. _- .
Rajagopalanagara Police Station,

Rep, by State Public Prosecutor,

"fiigh"CoUrtfBgi1ding,

Eang;1¢ré;_~_-' M RESPONDENT/S

{By sri;-fiaja Subramanya Bhat, HCGP.]

n;°.This Cr1.P. is filed u/Section 439 Cr.P.C. by

i_ the Advocate praying to enlarge the petitioner on
, '~*bail in Crime No.186/2009 of Rajagopalanagara P.S.,
" "for the offences P/U/S 498~A, 302 r/w 34 of IPC and

Sec.3 and 4 of D.P. Act 1961, pending on the file of

" VII Addl. C.M.M., Bangalore in C.C.No.17673/2009.

This Crl.P. coming on for Orders on this day,
the court made the following:



ORDER

The learned counsel for the petitionefiflsutmits

that he intends to withdraw the p’etit.jioii

requests to dismiss the petiti5fiMas.withdféwn,’=s

In View of the submission wade, the”petitibndisH

dismissed as withdrawn.

Ksm*