IN THE HIGH coum OF KARNATAKA, BANGALORE
DATED THIS THE 19*" DAY OF mm 2019
BEFORE I Q
THE HON'BLE MRJUSTICE N AN_A.§q_A{}~,€§':VA./.::' 1.
CRIMINAL PETITION N}O.33′?6/”;O’:;O..: ”
BETWEEN:
SHIVANNA G 3
5/0 BASAVARAJ
AGED ABOUT 32 YEARS .
TEACHER *~O.:
HIGHER PRIMARY SCHOOL V
KUDUKUNDI, GMJDAS1-‘H’OBfL1 *
ARASIKERE TAa_’Ln.VK’–
R/AT GuNO;.aigAN;Ar_:A.u_Lv ‘
HEGGATTNPOST
GANDASI HQB’i…I:’, ‘
HASSAN “D 1.s1’j:21c”‘if:,;
PETITIONER
(BY SREA H BHA§;.é;v.A’N,.A_:AA«O~v.)
AND: ..
– ST”:-‘.T’E ?G:F i<ARNA"rAKA
w_ .Bv..GANOAsI«PoLIcE
REp'REs«§NT'E.O BY
'n~i:=.._ %sT'A-TE. PUBLIC PROSECUTOR
HIGH comzt-Bu1w1NG
BANGALORE
.. RESPONETJENT
A {3Y4..sMT:A R SHARADAMBA, HCGP)
CRLP FILED [US 438 CR.P.C. PRAYING TO ENLARGE
O fine PETITIONER ON BAIL IN THE EVENT OF HIS ARREST
1N CR.NO.27/2008 OF GANDASI P S HASSAN DIST.
WHICH IS REGD FOR THE Of-"FENCE P/U/S! 419,_..¢3_I-6
468, 420 OF XPC.
cam» IS comma on ms: ORDERS, ‘E’E-iIS5;«~~E,.)}§..’;”_h”‘.””§V$~~%’€”
COURT MADE THE FOLLOWING: .
After arguing the matter :for:_sQ£’neet§1m’e,- f
Bhagavan, learned Coufisel the”‘V’%’g;et_i.tic_nT;netx’
submits that he may be peufrniitted to .xuz:xii”t:;h<jVV§;aw the
petition.
His sub..mAissi0n§;is:»fe.«:o.rVde:I._ai1c}« he is permitted
to withdraw}; _ ‘
i3,Acce:>rdi’ri’Vgi’a,r,;”t§fi’e_ti:*%n1i~haI petition is dismissed
as withéira%t«:(nV@” _
sssss IUDQE
tfiéfi/st’.g