IN 'I'I~1E HIGH COURT OF' KARNATAKA AT BANGALORE If)A'I'ED THIS THE 8?" DAY OF sE:P"1'E:MBE.R:é0_§'0%L% BEFORE 'I'I~IE HON'BLEZ MR.J1Jsf1>:.cE:¢ N.'Ai§.ANVIJAVV' CRIMINAL PE'l"I'I'ION " " BETVVEEN : B.K.Yeshwanth [Accused in J.C.) Accused No.1, S/0B.C.Krishna,._ . _ V_ . Aged about Resident QfVBe_lsLgz_);1a"'...:[_ ' ' Sri1'ar1g21pL1t'n;_1",£'a11j'}:'. .. MAN[)VYAVI)'I'S_TRi§_TI_'. .. PETITIONER (By Slfhié I'.Vfé:;jvz'i" Iv'I(:§:['£4»3.§i'; Advocrate) AN_r;§;' 'a_yap!4 r'aa_A Po1'ir:::%.~. Myaore. ' .. RESPONDENT
[By’.4ShrE ‘ \./’ij.’Vayakuma1″ Majage. High Court Government
“1’hiS Crimme;-11 Pcti£’ion is f’i1c=-mi Ln1(:icrr Se(‘ri.:’or1 439
_,C.:3.I3.C. prayirlg to erllarge the ptzfiiiorler on bail in
Y1 V
Cr.N0.49éi/2010 on the file of the II–JMFC.____Mys0re
which is regist.ered for the offellce pt1nisha1bEt§”»;:r1dei’
Seciiions 143.366A. 506 and 376 read with 149
This Criminal Petition Coming on E3519” .l:”i°j1is’_
day. the Court made the foiiowing :-
Learned Counsel ihf~,.:hpe_titicif1-ef:T’éuhfgmits that
petition may be dis111_issed’_as1g.xA?ii:hdMi;a.w11.
2. The;-¢ito.re. 1;3etiii_Qn .i4S”*<ii's_ruI1'iS'séd as withdrawn.
Sdffi
T6353'