IN THE HIGH COURT OF'Wi{ARN1_5.'I'.'§'I:{:'jA: 5f]
CIRCUIT BENCH C " . '
DATED THIS THE 25tmgaY CF[%AI;CttsTkk'éCCs%%%'; kw
' A '
THE HoN'Bw}\4R.,;Us?r:C§2C%12.B.*1S:A3K;C[
CRIMINAL P1§:'1§1fr1C1s:CC§%1$:io.(:Vzféigjggoos
Between
1. BaSaIl/EigO1£d£1iA ( §tCa1}(i%1ppe2i>_ Patil, I
Aged 43"yars,
R/0. Gokak,
2, Shivaitigignuda Patil,
' .....
V.I¥£[0.._D1;;11.i.-hfbiijahatti, Taluk: Gekak. : Petitioerars
j (By%sri;%A§Ié. Advocate)
$3.45
.1 'P116, Stat; of Karnataka,
By'AxskaIa@i Police,
Reprtyserited by
C = Thfifitzatc Publici Prosecutor,
' S,P.P. Oflice, Circuit Bench, Dharwad. : Respondent
(By Sri. P.1-I. Gotkhindi, H(3GP.,)
X- 0»LU\L2L:Ll&…..
This Cum’ inal Petition is filed under C9
by the Advocate for petitioners praying to eI11arge’:jtl*;e’~.petitio11erS’~–
on bail in crime No.31/2008 of police .s1;a’tion,’ which is
registered for the offencee punishable L?/eS.;3{}2,~.342′,” §E32_3,;Ve_504,”-.e -A
506 I’/W. 34 IPC. _
This petition com1ng’ on for:VV:’orders;” dti_g,’H
made the following:
After hearing’ the tnettex counsel for
petitioner submi_tS”‘:;t.ttat.. to presss the
petition to withdraw the petition.
Pennissioii is aceofdeél Aeeord1ng’ ly, the criminal petition
fis’ dismiséedas withdrawn.
Sd/-.
Judge