High Court Karnataka High Court

Raja S/O Vishwanathsa Mervadi vs The State Of Karnataka on 8 September, 2008

Karnataka High Court
Raja S/O Vishwanathsa Mervadi vs The State Of Karnataka on 8 September, 2008
Author: C.R.Kumaraswamy
IN THE HIGH CGURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

mores Ti-{IS THE 03"' DAY or SEPTEMBER 2003 

BEFORE

THE :-eoN'1a:.E MR. susmze C.R. KUMARASWECRIRY   RC

 ;

1. RAJA, S/CLVISHWANATHSA MERVADI
AGE: 37 YEARS, occ: LABORER,' 
R10. ARAVIND NAGAR, 
KHB COLONY, HUBLI,
DISTRICT: DHARWAD.

2. VINGD, S/CIGUNTOJI  _ -_  ;
AGE: 32 YEARS, occ: LABQRER,  
RIO. GANESHPET,._HUBLI,   _  2. 
DISTRICT: DHAi-Ewfiél * '~

3. MANJUNATH, $,{O.i§$_HOK CMERVADI;  .
AGE: 21vE=ARs,'*«occ:~wLA3aRaéR;...__.  
R/O. ARAVIND 'r=ms:;AR, KHB CGLQNY, 
HUBLI,"DIRSTRi£2T: B;-eARwA::a.,  

4. RAJA, v'''::id.MAsTAN;ESTRICTi'fK_OPPAl.A
 ..  ...PE'E'"1T£ONERS

(BY SRRSHRIHARSHA A. NEELOPANT, ADVOCATE)

 TFIE s"§"A'ns 05 KARNATAKA,

REPRESENTED BY POLICE SUB INSPECTOR,
MUNIRABAD POLICE STATIGN,

Q  A . MUNIRABAD,
 THRGUGH SPECIAL PUBLIC PROSECUTOR,

HIGH COURT OF KARNATAKA,

V. CIRCUET BENCH, DHARWAD. ...RESPONDENT

(BY SR1: P H GOTKHINDI, HIGH COURT
GOVERNMENIT PLEADER)

ejj

CRJLMLNAL PETITION :uo.7o_8§mO«F ;€:Qs~TTAC C

THIS CRIMINAL PETITION IS FILED UNDER SECTION 43.9-IOF
CODE OF CRIMINAL PROCEDURE PRAYING TO EN1.ARGE”‘.¢TH.E

PETITIONERS ON BAIL WHO HAVE BEEN ARRESTED IE’?! > CR.IME..
NQ140/2008 BY THE RESPGNDENT-MUNIRABAD POL1CE””‘STJ5\TfI_(I}N__,
MUNIRABAD, PENDING TRIAL OF THE SAID CASE ON SUCEI TERMSv..A?*_’i_3–. ”
CONDITIONS AS DEEMED FITTO BE IMPOSED BY THIS HONBLE .CC)URT.

THIS CRIMINAL PETITION COMING can “ride omens é$:%Q;§E’

CGURTTHIS DAY, THE COURT MADE THE ‘

Learned counsel for the petitiV=aherV has’-fiIl_ueIa’I’:a If-fjeme in
the Court today. The _ I
.. That the petiti_a.nei’_sI the

above’the-ntE§h.ed«.,§?i:fnina’! petition for grant
ot”–bai«§ Procedure Code.

It is=–..subnj’itted.V “ttiat it is most humbiy
‘,._iE9Ira.cieusI’y– pleased to permit the present
V.pétiti<§ners tovvtmvfitithdraw the above mentional
c§_'ivrfiina£…:petition as not pressed, in the ends
""wt'efIj'LI~st_i1:Vevand equity. "
:5 Vegas: the said Meme, this Crimina! Petition is

4: * atiuisserrgissed as withdrawn. .

Sd/4..

Judge

KM