IN THE HIGH coum or KARNATAKA AT BANGALORE T E
DATED THIS THE 3*" DAY 0? f:':::ECE:'_'i"4'Vt!2-5::§vE!Rfl.> 2098' ' T 7
BEFORE % % L
we Hor~e'aL2 MR. zusmze 3. H'.t~:\V!C:i~i:fGlV-f}?,I
CRL. Pennopsm.soqswféooa
BETWEEN A
MOHAMEDAZAM Rmaigkez ;
s/0 GULAM MOHAMED .5§A?€GAR_Ez.. %
AGED ABOUT 26*i'EA_fiE-'1.'
R/A NO.4731, 1ST"CR0;':?$,VVSH'I'1AJI gags
N .R. MOHALLJK, '
n PETITIONER
_(sy Sr: iH_lAS.H*MATH"'F5ASHA, ADVOCATE)
T sTATE%o$%%:cARMAm:%A%%%
av NARAS-Ii*é.H?sRA3A'.POLICE smnon
'MYSORE* A -
km» av srxms éuauc paosecuroa
RESPONDENT
(By Sr: A.V. Ramakrishna, HCGP)
j ._ ‘THIS CRLP IS FILED U/$.-439 CR.P.C BY THE ADVOCATE
FGR THE PETITIONER PRAYINCS THAT THIS HON’BLE COURT MAY
VLEASED TO ENLARGE THE PETITIONER ON BAIL IN
“C.R.NO.171/08 OF NARASIMHARAJA POLICE STATION, MYSORE,
WHICH IS PENDING IN C.C.NO.279-4/O8 ON THE FILE OF THE III
2
ADDL. JMFC, MYSORE, FOR THE DFFENCE P/U/5.4-98A, 306 AND
201 R/W SEC34 OF IPC.
This petition coming on for orders hearing this day,-.__i:he
Court made the foiiowing: H
The petitioners ieamed counsei, Sri Hashmath
arguing the matter for quite some time;””se«sigh.: V
Court te withdraw this petition.
This petition is dismissed as witiis§Vfawn.v. V
inn V% V