Karnataka High Court
Ramachandra S/O Appayya Arer vs The State Of Karnataka on 7 January, 2009
IN THE KIGH COURT 0;? KARNATAK-§ :V.':"
CIRCUY1' Bgncii AT Di~iARy§;,;A':r¥)_::. V
DATED THIS THE 7% D;f;*€f}'iI «..I_AéI_U5¥é.§%
BEP01§E_ T A' A '
THE HGNBLE MR 'L§':;*:%4?,§*i*--1,c:13; §.JAG-AN_NAffiA&:
C§eL:p.N0-."i:§i8)'2998 " i
BETWEEN: ' ' V' .%
Ramacixandrfig' S/o " Z "
Age: 40 yeaus, 5;C}'¢§::.vIi?1xs;¢L_t:ess,'_' "
R/0: '{';igd€>1l i.,__ » ..?E'1'I'I'I()NER
The stategf Kmhaiéké,
_ its P11bIiC"PI3'Q_S§1_*C§.1t()1",
' _ E~!igf;'L€'oi:5jt Buildings,
* V __ ..RESPONDENT
H = ‘.(1By’VS£i.’2ana:i§i §{.Na.valg1’ma°£h, HCGP)
‘ .. ‘«Tf1i$ vsriminal ycfition is filed ‘tméer Section 439
.A ; L{1r.§’~”;–4;3. praying to allow the petition and the petitioner may
* V kindly be eniarged on bail in connection with Kittur 13.3.,
‘-mime No.214/2008.
This criminal petition coming on for orders this day,
the Court made the following:
Tbs learned Counssi 1131; ‘”t”h_e j
withdrawal of petition with libergy 1£i>_@é13pr£i;*:;§h ;:¢§¢es $ary
at a later stage.
Accordingly, petition. asa Withaizfawn.