_1.. }IN THE HIGH COURT OF KARNATAKA AT BANGALORE 1. " ..AN"'i5:<' DATED THIS THE 3151' DAY or= Am-3usT 2010 BEFORE THE HoAi'aLE MR..msTIcE N. ANANl3«u»'-'.--'.'_A'g:.__'_:"..' if CRL.P.NO. 4003[2010 BETWEEN: B.P. NAVEENAKUMAR . @ NAVEEN ' s/0 PUT-TARAJEGOWDA AGED ABOUT 28 §(EARs_-.A-- B.R. MANJESHA @t:nAN:_Gi--A''oi 1' A S/O R.AMAC1ifi.A.NDREGQW3D:'.Xg , AGED AB-0i.JT 2:7. Y'E'ARS-. BOOTH 'ARE P./_Q BAL.LENA.HALt;I VILLAGE €$ANT'HEi3ACr'i,AtiAi»_tI HOBLI, TALUK K.'R..fi?AE'T, A ~ DISTRICT VM'A.__:'\i pYA«.i"- o Petitioners . _ _Srii.t'Mai*aanfhesh S Hosmath, Adv.) ,_ STATE 'Q iéAi~_§Nj.ATA KA BY ITS 'PU_'_BLIC'PROSECUTOR HIGH counter KARNATAKA ANS BANGAVEGRE --- 560 oo1. s<.R. PET POLICE TQ. K.R. PET ~ Respondent
(By Sri. Vijay Kumar Majage, HCGP)
This Criminal Petition is filed under 11/5 438 Cr.P.C.
the Advocate for the petitioners praying that this
Hon’bie Court may be pieased to eniarge the petitioners on
bail in the event of their arrest in CR.No. 46/10 of K.R. Pet
Town P.S., Mandya Dist., which is regd. for the offence
_ 2 _
punishabie under section 143, 147, 148, 324, 3?9 r/w 149
of IPC and etc.,
This Criminal Petition coming on for orders this day,
the Court made the following: — ‘
QBDER
Learned counsei for the petitionersl.__”pray:si’
dismissai of the petition.
Learned HCGP takes notice.
A memo is fiied to that’~~~t.e’ffeCt. V. MemOf’_:isV’V”a4§ihél5\ted.
Petition is ciismissec!_as_ withd raw:’n.V ” it
NG*