High Court Karnataka High Court

Santhosh @ Sampath, vs The State Of Karnataka, on 27 October, 2010

Karnataka High Court
Santhosh @ Sampath, vs The State Of Karnataka, on 27 October, 2010
Author: N.Ananda
._ 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TI-HS THE 277" DAY OF OCTOBER 2010
BEFORE

THE HON'BLE MRJUSTICE N.ANANDAv~.,

CRIMINAL PETITION No.3799/20  «  ._._f f  

BETWEEN: 
Santhosh @ Sarnpath

S/0 K.Puttappa

Aged about 37' Years

OCC: Agriculturist

R/o Door No.338 __   
Panduranga Nilaya, 1VIiI}r,_Co_iony   _ 
81" A Main, Subramanya  j.   A

Bangalore.  'A-O..'._'.;.»._.EJETITIONER

[By Sri1,flR.B.i§esi1p_and'ea,O_:.2az1V---.)I
AND: A   d  A

The._éState of Karnataka

 '  .Loka'yu.kthaa.,,AP.s., Bangalore. .._REsPoNDENT

   1\/Eajage, HCGP)

 Taa,,ai;.p is fiied under Section 438 Cr.P.C

Q praying'.to'en1arge the petitioner on bail in the event of
~  "his arrest in Cr.No.24/2010 of Karnataka Lokayuktha
' ..f~Po'li'c.e Station, City Division, Bangalore, registered for
_ A the offences punishable under sections 7 and i3(1)(d)
'  r,!w 13(2) of Prevention of Corruption Act.

This petition coming on for orders this day, the

A Court made the following:



ORDER

The learned Counsel for petitioner has

memo for withdrawal of petition.

2. Memo is taken on record.

3. Petition is dismissed as viriflidijawii; ‘ in