High Court Karnataka High Court

Shaik Mukthiar S/O Abdul Rope vs State Of Karnataka on 2 March, 2009

Karnataka High Court
Shaik Mukthiar S/O Abdul Rope vs State Of Karnataka on 2 March, 2009
Author: Dr.K.Bhakthavatsala
W" "'7" Mmmnm mm Wm" W '"'*""'*'!'AxA HIGH COURT or KARNATAKA HKSH com? OF mmmnm HIGH cm;

IN $33 BIGH COURT or KARNATAKA AT BANGA;QR§* 

DATED 2315 max 2mfEflY'OF.MARCH'2Q§§"f f;4*

BEFORE

THE B@N*BLE DR.JUSTICE K}§aAK$HAVA?SALAfau»;7

Crl.P.Nb.5§§§/2GC8  V

BETWEEN

SHAIK MUKTHIAR .
S/0 RBDUL.ROPEVwW-f=V

AGED ABOUT 23 ?EAR$}

R/AT #_?¢1g52,.3UNKAR,: ' '"

VEEQHE, y:JAYaNAGaR=,f 'V.
ANDHRA«§RA§gsH3- "?~_  } ... ?ETITIONER

'@By»M/s,@ sATflE$aA{& ASSOCIATES}

QFSEATE OF KARNATAKA
.3 BY.kAMAMURTHyNAGAR POLICE STATION
='T*BgmGALQRm

'fi_REPRas§mTED BY GOVERNMENT PLEADER
A_'H:§$>:aURT 0? KARNATAKA

'*g§NGaLURu ... RESPONDENT

:{By Sri SATISH R GIRJE, HCGP}

‘””§HIs CRL.P EELED UfS.439 cR.Px: BY THE

%§ :A&vocATE FOR TRE FETETIONER PRAYING THRT THIS
a “HGN’BLE coma? MAY BE PLEASED TO RELEASE THE
“P§T:T:oN§R ow BAIL EN S.C.NO.388/2008 ON THE

FILE OF P.O., & RDSL.S.J., PAS? TRACK COURT-
III, MRYO ERLL, BRNGRLORE. (CRIME.NO.325/EGG?
OF RAMAMURTHYNAGAR 9.8., BANGALORE), WHECH IS
REED. FQR THE C%?ENCES P/U/8.399 AND 490 0?
IPC, PENBINS. TEE P.O., & REDL.S€S8ZGN$ JUBSE,
FTC~III, MAYO HALL UNIT, BANGALORE HRS

9.5. W %»$€’~\\.l¥L’ W %i\…b!ma’w.:«uw. wn mwnww M….. ., M

— — — – -w–…. 1.:-:ar’u\.rI u-nun uuulw Ur ISAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COL]

DIS!’/[[8853 THE BAIL APPLICATION ON 2835.2008_’.lI{}’-._: ~.V_

S.C.NO. 388/2098.

THIS PETI’E’IC>N COMING ON FOR

DAY, THE COURT MASS THE FOLLOW~lNG’.’«I

ORDER.

There is no r.apreAs’éInfi_ati'<3r.3 fo}:'* "the
petitioner. §etition 'i$' diémigsefi, for non-

prosecut ion.

sismwywmu