High Court Karnataka High Court

H K Venkataraju vs State Of Karnataka on 12 December, 2008

Karnataka High Court
H K Venkataraju vs State Of Karnataka on 12 December, 2008
Author: Ashok B.Hinchigeri
_ 1 ,3
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 12*" DAY or DECEMBER 20:33,,

BEFORE

THE HON'BLE MR. JUSTICE ASHQ.K__$vH§'NCHiC$Ei§I    A

EEMLEENL

H.K.Venkataraju

S/o.Kempanna

Aged about 30 years V
R/at Angatta  V  '
Chikkaballapura Taluk   . 

Kolar District.   %   PETITIONER

(By Sri     V
State of  "Kai*n.ata ké  '= .%  ~  'a

By Nandagudipolice  ..   
Rep. byflits State' Public~--.Pri3secutor. ...RESPONDENT

= {By A,_,,\?.R,a;m3Ai§ris~h~fia, HCGP)

, T “T’;h’is,_C:1”.~P_.V ‘-is flied u/5.439 Cr.P.C praying to eniarqe
thg”petiti’orre,r ofxvbail in S.C.No.112/08 pending on the file
of th,e’FF C-.’_’f1’I.,_ Bangalore Rural District, which is registered
for the offences punishable under Section 143, 148, 367,

V448, 324, 302, 376, 342, 395 r/w. 149 of IPC.

. ‘This Petition coming on for orders this day, the Ceurt

3fn.ade-fhe fol!owing:-

gg;mIuA1. Pmgu [*JQ ~,–}7-3 5129.953? 1 L ,3

After arguing the matte? fag qu ite’Vsonje :fir5:j_e.,.H:hé

teamed Counsel for the petitioner_§6u§;i:t\_perfi1iAss§§An this

Court to withdraw the peVt:iti..é:;n_._

2. Accorgiinsfiyfd. ‘t¥etit’i6ii.j_v~.j§ ‘Vj’d’§smissed as
withdrawn.

 ' ' ' '       "