IN THE HIGH COURT OF" KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 19*" DAY or SEPTEMBER 2093
BEFORE G C
THE HOWBLE MR. JUSTICE c.R. RjUMARAGimgMY'i.f: -
BE Iflfififl;
CHENNAVEERAPPA SHIVAPPA HOSAKQPPA.
AGE: 40 YEARS,
OCCUPAT[Ofl: AGRICULTURE;
R/'0 KALVI YALLAPUR, TALUK-L ffi-ANGAL, .
DISTRICT: RAVERI. H V = W :.._.P{ETITIONER
(av SRI: B M RRHL, Apvticgégjré)
THE STATEOF -KARNATA_KF~:_ ._ ~ ~
REP av STATE mam: FROSECUTQR,
THROUGH NAVALGUND P'C)LE{2E"--iS'{AT£0l\2,
HIGH COURT, DH.ARwAi3._ CIRCUIT BENCH,
DHARWA;'.')'." _ HA '" A ...RESPONDENT
_(“a\9 55:21: R H Gofi{HiHDI, HIGH COURT
V _ GQVE’Ri’\f’¥»’!E_NT PLEADER)
P”‘~.T§iiS’V”§’fi€IMI.!§iVAT. PETITION IS FILED UNDER SECTION
OT’-.V’».439(1)._READ. WI’FH SECTION 482 OF CODE OF CRIMINAL
P_ROCEDURE~.f PRAYING TO SET ASIDE THE 3UDG:~1ENT-oRI:>§R
23;’07;.’2098 PASSED BY THE COURT OF THE PRINCIPAL
‘”*.SE_S’S.IO:NS EUDGE, DHARWAD, IN CRL.MISC.NO.490/2908 SO FAR
Ti=iE PETIHONER IS CONCERNED AND ERLARGE THE PETITIONER
ON IN CRIME M0144/O8 BEFORE NAVALGURD POLICE
_.=3TAT;oN.
VVWPTHIS CRIMINAL PETITION comma on FOR ORDERS
THE COURT THIS DAV, THE COURT MADE THE
FOLLOWING: –
SZ_B.|2.E_B
This Criminal Petition is filed under Section 439(1) read
with Section 482 of Code of Criminal Procedure by the
2/’
gR;MIHA:.. PETITION No.71§§_¢;i#_:;Qg_§ A A – 3
learned counsel for the petitioner praying to grant bail to the
petitioner in Crime No.144/2008 of Navaigund Police Staiti-en-..v
2. I have heard the learned counsel for the .
for sometime. During the course of…eth_e a_–r’g’ur{ents;
learned counsei for the petitioner h”eVTi–.siilii1.i_j
withdraw this bail petiton anci pre’fer.V..a fresh baii p:etiVt_iasnVVaf:l:er
the chargesheet is filed by the Inve:st§.ga~ti»ng “iii-le has
aiso flied a Memo to this eFfie§:t,A ‘l5hea_>ii%leiziLe.Areads as under:
” In the top peti.t_io.n’,_ Vpetithioner
iwantsAtifirwitvndrauii””th_e.petition with liberty
file fresVh”‘Vl:jaibl’petitlion after chargesheet
is file.i:l,-as-._su:h’«.i{indly be permitted to
_ ..«\%f’: withdraiN- same, in the interest of
.. ….. ..
it In:”vieW”Vof*:the said Memo, this Criminai Petition is
dismissed*as’:.withclrawn with liberty to the petitioner to file a
Ifresisepetition after the chargesheet is flied.
Sd/-é___
Judge
KM