Police: Station A IN THE HIGH COURT OF' KARNATAKA AT BANGALORE DATED THIS THE 7TH DAY OF SEPTEMBER 2010.-.__ BEFORE THE I-ION'BLE MRJUSTICE N.ANANDA °" A CRIMINAL PETITION NO.349.2c oF"éoj'0:'--';,»c 4 Between: Mr.i\/Iahesh @ Rajesh S/o Narayanappa, Aged about 32 years,*"~.__ #672, 13th Cross. ' _ -_ Kempagowda Main Road, BHEL Layout, A Rajarajeshvva.ri*«i_\E'--gait, 1. V: Bangalore. H ' Petitioner [By Sri. T. Natcarajb, 'Advocvate ffor Syecl L11ii'rn.er'j;& Afs'soc1'ca*tes, Advocates} And: StatechycRajharvajeshxtkarzi Nagar ":3 «'"1I1V§'a'i are . .. V'x_cRe_precs en'ted_A'by Th e_ a.Stra,_t'e,_P L1 t3.1_1jc Pro s ec u to r Ba.ng-a'1ore,"_"c--._ Respondent
_ A .{By §ri.V:i¥iaj’/naliuniar Majage, High Court
V’-GoVer’n.1n3ent Pieader}
*=|¢=i¢**
‘i’his Criminal Petition is filed under Section
of Ci’.P.C by the advocate for the petitioners
“.praying that this H0n’bie Court may be pleased to
enlarge the petitioner on bail in
C.C.No.30922/2010 of Rajarajeshwari Nagar 13.8. in
C.R.No.82/10. Bangalore City, which is registered
for the offence punishable under SeCti0ns7_3’24.
326, 307 of Indian Penal Code.
This Criminal Petition coming on’?’f__
this day, the Court made the i’o]iowing–:”=”».._~..b ~
oRDEnf7d
‘rjorderstt
Learned counsel ad
memo for withdrawatof th’i’S~A”t:h€T€ is
no representation on *,t’h.e petitioner.
Petfiionischsnfissed{asiNfihofawn.g’
safé
eeee Ifidgfe
AHB