High Court Karnataka High Court

Raju Chandrappa Kolkar vs State Of Karnataka on 16 February, 2010

Karnataka High Court
Raju Chandrappa Kolkar vs State Of Karnataka on 16 February, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAK}; 

CIRCUIT BENCH AT DHARWA'-bi.' . 2 

DATED THIS THE 1681 DA'-£'OF-- .FEBRLIAR§7., 10 

BEFoI§<E_  "3 _
THE HON'BLE3 MR.JzJs_jf:CE 
C_ri.P. Np.....:5:i"3_1'/'--2%Qin  
Between: V  _ » . 

Raju Chandrappa Kofkarf . _ _
30 yrs, 0cC~: M«aE%son=:_ g    
r/0 175/_]i3, 15:j7'_4,/1-,]_  "
B0uXit€5'RO«';i'C1~V  ' .. E   V'

Rajiv Ganelhi i':{agar_?  V  "

Be1Vgaiin1E._ii, .. PETITIONER

(By Sri.\/ishwanatiri' .Bndiger¥ if-'nii:v.)V  ~ .. E 2 
AND: 2 i A S

The Stat:-:_0f K:3;i'natakavM_   ---------- ~ *

Rep by-.i_tsiSPP  f 

(Market P_.S.,. BeIga1.;rn)if-. A'

H igh Court» of.Kafnat'a.ka  - . E 

C.ii1"C_uivt Bench, "at Dhafwaci .. RESPONDENT

(Byisfi PH Gotiiéiiinidi, Bicep)

filed under Section 439 Cr.P.C. praying

Z tine petitioner on bail in Crime No.395/2009

—:.i,__dateciCi 1’8g11__–12009 by Market Police Station, Belgaum in
P.CV.No.694/2009 pending on the file of II JMFC, Beigaum.

e/

This Cr1.P coming on for orders this

made the following: —

Learned counsel for the petitioneiflhuas 1fi1ie'<:i Merri-.35'

The Memo reads as under:

” That in ,.t1:1e upetitiioifi,’ ‘thew;
petitioner ‘to this
I-Ior1’4b:Ic:.__C0L1.rt’ lie to
in the

ifitefcsitxpf jL1_s’ti._¢e.”‘ « ..

In View oft’-.tl’ii4sVl\Aeri1ii_;~._thés”‘~Crimina1 Petition is

dismissed as vvi_thdraWr1. V’

sci/…

Judge