High Court Karnataka High Court

Manjunath S/O Marappa vs State Of Karnataka on 10 November, 2009

Karnataka High Court
Manjunath S/O Marappa vs State Of Karnataka on 10 November, 2009
Author: Huluvadi G.Ramesh


INTHEHuu1c0URr0rKARNATAxAAT
BANGALORE :

HXHMYHHSTHEHV”DAYOFNOVEMfiER§fi§ ‘

BEFOREm V V

THErunwnnnNunJUsTuJ§3ULflVADL¢J§§wfi3$

(HUNHNALPETHXDNPfilfifisgféfiwmE L
Bl’:’.’I’WEEN: %

hMmUUNATHSK)MARAPRNQ azQ
AGa)ABouT2xYEARs»AA,’*.uw
IUATGULAKAMALEVflLAGEguH
UTTARAHALLTHOBLLg %M; ”

BANGAtORfiSOETH1%LEK’
BANGALORE*g, “%*’«

__%_,% -%, WPETHEONER
(BysnHARfifi1HxgApv)_

AND; l_ ‘?,*fn _

STATEOEKARNATAKA
BYTHALAGATTAPURAPOLKTZ HJHSPONDENT
(BySfiAfi/RAMAKREHNAWHCGW

:TH$,CRLPIs HLm31ys¢m CRPC.8Y THE

A “#DVQCATE EOR THE PETHWONER PRAXWNG THAT
=TH$}flflWBLECOURTNb¥{BEPLEASED1T)ENLARGE

THE _PE_T_i.7i’I(‘)Nf€E{ ON BAIL IN THE EVENT OF HES
ARRE’SfI”IN’ C’.’.RIi\/IE NC).98/()8 (DP TH:5\LAC}HA”E”f,i\PURA

xI~;’L(‘,)EA,IC..}5Z ST.»’\’I”i():\’* PI:LNI’.)L\f(3 IN SPL.C.C.N(‘).89/{)8 ()N

jg?/__V…

THE FILI%_L (.)F [I ADDL.I)1’S’I”R[C_”.’T .3UI.)Gl:£._ BANGALORE
RURAL FOR THE C)I3*’FENCE P/U/S.E2.()(B). 307 R/W 34 (1)19
IPC.

THIS CRIMINAL PETITION ci()M1_N_(;%”AE)’»’~i’j<}<)R

ORDERS THJS DAY, THE COURT

FOLL()WING:u

The learned Counsel 'ij'<'i1',_tE1e péLiti'(1mc1' in-tS;'fiVE:e.cI z1";MVem_<'iJ,

seeking withd1'aw'a} ofthtr pcti{i<3h=,V

2. Mcn*:oris 1;1E§;<:'aT'r~»n:z'; i'E:<.f0_1fcl. 'VAg"C<,i)"1'Liingly. peaition is

JUDGE
8349 'V