Karnataka High Court
Lingraj S/O Gunderao Ningshetty, vs The State Thr Rural P.S.Gulbarga, on 30 March, 2009
.....
"- R"u.r;1_:aIA P. ._(}uIba'rga.
(By sxikéharanabasappa C. Babshctty, Hoe?)
I "SE»::r10N 439 01: cR.P.c. PRAYING 'TO RELEASE THE
-»v-PENDING BEFORE THE HOWBLE I ADDL. SESSIONS
IN THE HIGH COURT OF KARNATAKA I
CIRCUIT BENCH AT GULEARGA
DATED THIS THE 39TH DAY C)?'
BEFORE I
THE HON'BLE MR.JUS'ri¢.é§I:"ssxJB}I.AsH'B,'
CRIMINAL PE?-1f§I0NA.:m;..gsimjzobé '
BETWEEN: I I
Lingaraj r¢;a:g's1;¢'%:3%';_: '
Age: 25 years, Ag1'icui'tm"e',""
R] 9 Almziii {IE3};-»'1'q "Dis---t,; 'Gu'£béa'rga§
I I I I I I I Petitioner
(By Sri. Bwéh-.1_V1IIra.0 Advocate)
. .. . Respondent
VTHIS CRIMINAL PETITION IS FILED UNDER
I~?E'I'I'I'IONER ON BAIL IN S.C. NO. 185/2008
JUDGE AT GULBARGA.
THIS CRIMINAL PEFITION COMING 0N FOR
DRDERS THIS DAY, THE COURT MADE THE
FOLLOWING :--
ORDER
Petifioner seeks leavtz of the couri to withdrawf
the petition.
Accoxdingly petition is dismiss_e»dV as *
VEUDGE