High Court Karnataka High Court

Kasthuri Bai W/O Late Raja Rao vs The State Of Karnataka on 10 December, 2010

Karnataka High Court
Kasthuri Bai W/O Late Raja Rao vs The State Of Karnataka on 10 December, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE Iom DAY OF' DECEMBER 
BEFORE ' H' 'V V'
THE HONBLE MR.JUsTIoE N.  ::--l[j 

CRIMINAL PETITION I»,Io.5g<I47_Q_--o   "   'V, I 1}
EEIWEEN:   '  1. A " "

Kasthuri Bai

W/o. Late Raja Rao

Aged about 33 years

Occ: Household work

R/a: Heggandur Village  _ ._  I
Hanzlgudu Hobli, Hunsur Taluk   
District: Mysore.   _   .. ...Pet:itior1er
{By Sri Ashok R. Iié)lyanas--he  Advoeatejv -- 

AND:

The srfifiéubi'  _

By State Public 'Prosecutor 

High Co_u1'L_I3uilding$,  _. ' V» 

Bangalore_--01,.   _    Respondent
{By :SI*iIVijayz.ii:1Irnaf'MéIjage, HCGP)

 Th1s'II-petltlori'1'S"filed under section 439 Cr.P.C., praymg to

 'enlarge the' petitioner on bail In Crime No.270/2010 of Hunsur
 *Ru'r':1l Polioeiv Station, Mysore, for an offence punishable under
 .se'_c_tiyor'I~  1',/fw. -34 IPC.

 ffhisvlfieiition coming on for orders this day, the Court made
the following:



ORDER

After arguing the matter for some time, learned

counsel for the petitioner submits that the petitlovnlalrnay be

dismissed as Withdrawn with a direction to the

Court to expedite trial and decide the case .

2. The submission of learned*.coz’_insel llfor” petit1oitif:r:vl«iS

recorded.

3. The petition is,dis_rnissed “as v\}’it-hdravvn}’i The learned
Sessions Judge shall hold.i.tr1alv the case Within a

period of six_,m-onths §§ro1nl’:tl1e~..date_Vof coinmittai of case to

the Court or direction is issued having regard

to the thatall’ are in judicial custody.

,, ….. _ Sd/..

JUDGE

SNN