% Re:p.by' 31:9. ~ " .. RESPONDENT
HCGP)
” This Ci”i;.P. is filzd under Section 489 of Cr.P.C. by the
* “A.,'”_a<ivacate"'.for "the petitioner praying that this Honblc Court
ma;;._ bc pleased to enlarge, the mtitioners on bail in
V 'C3R.Nf:):i"59']' 2008 of Scfadevanahally 13.8., which is pending on
IN THE HIGH comm' as-* KARNATAKA
urea THIS THE 19*" DA? or-f u x
35:'-'o%r2!5% fl ' L X
THE HON'BLE MR.3usT:¢Efj§AsHA%N '5HA»§1'?.«{i§é3é(5:tJDAR'VV %
%
BETWEEN:
Smt.Ganga;rzma”_’- _ I
W} oulate R.ém,g&éwamaiai9_
Aged 35:§*ea:’s. b V.
R/Kumbarafiaigally Cmés ‘-
Bangaiors North’ fT:aI1i1»:
Ban.ga1or_e I<::;n;_ Dist; . j .. PETITIONER
(33; Sri M'.Sha1~a§§s..VCi1an£i:?a§V,
AND: _ V _
Sta£§éV§5f~Kai13§;f2ika¥
Soiafisvanahaliji P-:rlin_c5'* .__
— — q « _ . ..-.
-2.
the file of C.}M., Bangalore for the offence punishable under
Section 302 r/W.Scction 34 of H38.
This CILP. coming on for orders, this day:
made the following” ” .;.
oRnERT*
Learned counsel pm
petitioner seeks permission-~€;§withdra§v'” ptéufion.
Ffititiflfl is