Karnataka High Court
J Srinivasa S/O Jaiamuniyappa vs State By Anekal Police on 24 March, 2009
EYVTIWEKAL mace
{By sr: "H_O3\iNAPPA, HCGP., )
._1F(§R "THE PETTTIONER PRAYING THAT THIS HGN'BLE
V COURT MAY BE PLEASED TO RELEASE THE PETITIONER ON
TRAIL IN S.C.NC}.34-D/2068 PENQING ON THE FILE OF THE
PAST TRACK COURT-III, BANGALORE, WHICH IS REGD.
FGR THE OFFENCES P/U/5.302 OF IPC.
11*: THE HEGH couar or KARMTAKA AT B»AN§g§g!;.tO'§.E~.:.4 H
DATED THIS 'THE 247" am or-' MARCH*?{()O9;:VV:
we 1-!0N'BI.E MR. Jus1'z:c£T'\(.§'.;,'$AhigAi§:'f
<::I.P. Ne.$9§:/'~3CO9T.V' A T
BETWEEN:
J SRINIVASA : T A
S/OJAIAMUNIYAPP}&V_v' ._ V'
AGED A3o1,_2fr34 v:EARs,, _ T
R/ATC£3:_H£3§5K'C'TE, *
KASABA"H"0__ELI,f-- " T
A:~:£KA:,T;,;LuK T _ A E
(J ur;IcIAL, CU"-3TODY}.._
PETITIONER
(BY 8:: :z'HJ\+"5VU93A§§AN'95§§"'.&DV., )
--V.,-.--_'.,__
RESPONDENT
” .T<:,RL.P FILED u/s. 439 CR.P.C av "me ADVOCATE
"fhis petition cerning on for Orders this day',""'*.the
Court made the foIiowin9:-
Learned ceunsel appearing for ;§ie:titic§:hefVIiéfsfté*r.:
arguing the matter for so’rfi_e-.__timé,~. the
petition may be dismissed as withdrawn. i
In View of the submission, t:h’é’*tCriminA;§»i__iiiétitfiiiifi’ is
dismissed as withdrawn.
S13 rfiér .. V