Karnataka High Court
Raveendra Babu vs State Of Karnataka on 6 January, 2009
mvursévfi '~'Vrai6'°9w?9"*%Iae!MH'3|lE "¢:Wa=. ti'«.é>:"Xa.1s(V.M¢\'6Ar2~""%i.¥Hf'"'&|$"'.\a5¢"%- nM*w'%% wvwwémm mum :mmm$'wsmmmMw~'é. WEQWW MWMWR III THE HIGH ccmrr 0? KARNATAKA AT BANGAIDRE j mmn mm 'mE: am my 01? swam? 1 1; 11%: » BEFORE was HQKBLE ummjsnaa : amwxm: i% Raveexrfira Baku S/a.Rat}1n@hstty V R]atNo.13/8, 12**'?M1QnV . _' " [By s,m.s;_&.h,aah%% ; Sri ':"as;Iiv§.'-,_);. £12.; 2 .... .. 9 RS. 1 Addl. SPF) ...RESI-YDHDENT petition is filed under Sectzitm. 439 <._(3r.P.E, in release the on bail in ._CrT.LHo.151I07 cf K.P.Agrahm'a PAIN AND SUF'FE'RING., is pending on the file of thus P.O., FTC-VII, _ wfic-his rQ5s1:am'ec1 for the ofiarzme pjufs 302 This pcfitinn naming on for ordcrs tw day, the Gourt maria the followim: W..." "WWW W» wmmmwmm wwww mwwm wt" mxmfififififl Hwféfl CWUWT 0% KfiW"¢M."¥'A%& wmw amxm" ORDER
The learned Cvrumcl for
for withdrawal ufthae 3
2. Me.-am is:
3. Petition is
%%%% Mj f.&_5 _’.%M judge