Karnataka High Court
Mehraj Hussain @ Meharaj vs State Of Karnataka on 25 January, 2011
B1§;IIe'Cu§I;0I§E CITY, _____ IN THE HIGH COURT OF KARNATAKA AT BANGAL(C)l.I"€J£.' Dated: This the 25"} day of Janualy BEFORE THE HON'BLE MRJUSTICE5.!.:.IAGI§§I1\II$IXI§I7'I5III_'_f, I CRL.P.No.375OI/20_I0I' BETWEEN: I ' A MEHRAJ HUSSAIN @ S/O MANJOOR HUSSAIN. _ _ AGED ABOUT 22 YEARS, R/'A ITC-.42,T,';I I _ IST MAIN, 3RD CROSS, MA-TADTAI-?AI.;I..I,' v ._ R T NAGAR POST, ' BANGALORI:}vDI\SfI'RIC%T. g .. ... PETITIONER (By Sri HASIIIILAITH &:AvssVCbCm'IEs, ADVSJ AND: STATE OI? ~I<:ARNATA1~:A; ~ BY IJLSOOR POLICE STATION. RESPONDENT ADDL. spp.) TEIISv"CI2L.P FILED U/-8.439 CI'.P.C PRAYING To _ ENLARQI: THE PETITIONER ON BAIL IN CR.NO.336/O9 QI%"'CI;I.Ls00R P.S., BANGALORE CITY, WHICH Is REGD, IFZOIKHTHE OFFENCES P/U/S 302 8; 397 R/W 34 OF' IPC. THIS PETITION COMING ON FOR ORDERS THIS DAY, THE COURT MADE THE FOLLOWING: 7 ORDER
Hear
S.P.P for the respondent-St.ate for some t4ime.~g”‘=
Learned
withdrawal of the petition.
withdrawn.
Dvr:
d petitioner’s counsel and 1ea1’ned__.’Add1.
counsel for the petitic11e1€VA_t’V~seeks
Pétititm is d’1s:f_f1i–s;3tjCT_a_s:’