Karnataka High Court
Ghouse Khan S/O Khader Khan vs State Of Karnataka on 17 March, 2009
IN THE HIGH coum' OF KARNATAKA AT BANGAEJQREA'
DATED THIS THE 17TH DAY OF MARCEE
BEFORE %% %
THE HONBLE MR. JUSTICE?
CRiMINAL PE'FfFi0§,_No.$83'[g'
1. Ghouse Khan, '
Aged ab9*%t30y<:ars.%%kA«:
Ooc:Buaé:i11<ej:és:s,V RV/-at1No.42,». V "
15th Cross, fliyggz Nagar,
Bangalora-5560 0978."-I ..
2. N1a11s()or E'asha, -- I
SID-Mohd Is1a'siIi1,« , '
Ageai about-.26' yeafs. '
Occ::Busim=;ss._, A " "
4;R'/at No.48_O, 12*" Cross,
'*1'=§.Main Roafi;-~-fiiyaz Nagar,
, 3a;:ga1cre--56o 073.
~ :3/at 4:12 "A'Cmss,
4; Sa1IauddinI{han,
_ 'S/q.Sh{:ikh Pmr,
"'=Age;d about 31 years,
C3r-:211_:t;;.z-;
' " ~««.1E's«a11g§3lQre45€e0 001. Respondent
* (B§’S;~i.Q”.Bhavam Singh, SPF’)
‘ 1:’ Criminal ?etition is filed U/S 439 of Cr.P.C.
A praying to enlarge the petitioners on bail are accused
“N.:>s.3 to 8 respectively in Crime No.144/2008 on the file
of Kumazaswamy Layout Police Station, Bangalore.
This Petition coming on for orders this day, the
court made the following:
Learned counsel for the
petition be dismissed as
Accordingly» 31¢ ‘-is dismiséed as
withdrawn. V