High Court Karnataka High Court

Sri Joseph George vs State By Siddapur Police Station on 8 June, 2011

Karnataka High Court
Sri Joseph George vs State By Siddapur Police Station on 8 June, 2011
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF' KARNATAKA A,T'DA3{GALDRQ:;E..__¢ 

DATED THIS THE Sm DAY-QF Jigmg; 2D:;:'  
BEFORE   E E A D
THE HC)N'BLEZ MR.JUS'i'i._CEf'EAC_. R; 'E§iU1\?L4E}¥€;1%_SK7%7Al\/IY

CRIMINAL PEETITIQN  '15w12ExD_F;i::Di 1

BETWEEN:

SR1. JOSEPH GEORGE,-~ :1__ " _ V  _
S /0 LATE THD~:»q:\'/rm 1;;DsE:;>H, ' « . , «V 
AGED ABOUT :52     _ -- .
RESIDING OF V1/%\R}CPL'U\/1Al§KFfl{ESTATE,

AREKAD 13.0., SIDDEAPURAM," _  
COORG, KARNATAKA. - V     PETITIONER

 I jsjz SRiI"V,S.<. BIJU, ADVOCATE)

AND; » "

 » STATE DD:éVS--:DDAé.:_:R'pDL1cE STATION
v.Mzi&DIKERE;».f£'AL[§K, 

CQORG Disfazcfi

« « ii/§$R.NATAI{A. "  1~  RESPONDENT

{BY SRE. SATHISH R. GIRJI, HCGP}

E  CRLP FILED UMBER SECTIQN 438 CREFEC PRAYING

{SRANT ANTICIPATORY BAIL DIRECTING THE RESPDNDENT
';DD~:.:cE TO ENLARGE THE PETITIONER ow BAIL IN THE EVENT

SE HIS ARREST BY' THE RESPONDENT POLICE AND ETC,

THIS PETE'F}QE\E COMING {EN FOR QRBERS TEES DAEC
THE CCIURT MABE THE FOLLCi'WING:A

W



ORDER

The learned counsel for Peiititmer has

The memo reads as under:

“The undersigned Advocate heré”vxz»rithTV.;fi~3{‘a3fsA’

this Hon’bk: Ceurt be p1eas’é{i..:.”t’a

petition as not pressed thé: i11t:%r*«_:=;_s.’c Czf justice.”

In View of the rrxigino this Cr’i:I;ina 1″–Peiit:§0f1 is dismissed

as not pressed.

YKL