High Court Karnataka High Court

Sri Puttaiah @ Puttappa vs The State Of Karnataka on 1 December, 2008

Karnataka High Court
Sri Puttaiah @ Puttappa vs The State Of Karnataka on 1 December, 2008
Author: Ashok B.Hinchigeri
-1-

IN THE HIGH couwr or KARNATAKA AT BANGA§i3RE :'--.: %

mcrec THIS THE 15* cm or-' DECEMBER 2%§\6a 'j     --

aeroae   

THE nouns MR. JUSTICEVASI-I101'§_HfiNC?§.iGERi 

% _c_R1mmAL PmoN»;g:'g  

Sri Puttaiah @ Put-tappa  ' %

S/o.Venkatappa   _  '

Aged about 51yeafs--._  V   ' 

R/at 39.26, M,G'.R¢g*..'%2anna Layout'   

Laggere,       PETITIONER
(By Sn T;3es!1i§g'ifixR2:a,   

The State of 'K;érnaV{akua"._ " 
By Rajagopa-in-aeaf 'Pa-flee

 . 3ang§§org.V'  _____ H ...REsPONDENT

‘ Tms ‘cri;§iiha:! petition filed u/5.438 Cr.P.C praying to

§’e£ga;se ‘ v.,thg” fgefitioner on bail in C:’.No.371/O8 sf
Razag-apainag-a-rI=P.S., Ban-galroe far the offence p/u/5.143,

2 L 14?, =z.4a,,_~34:;,= 443, 307 mar. :49 or 19:.

‘nits. ‘tV'”°e!:i-tim camin-9 on for o-rdas this day, the court

‘ ” “V.t€na:dé’ the fo!§ew%-ng:-

D..BJ2_.E_E

The learned Ceunsei appearing for the petitiener has
med a mam seeking leave of the Court to withdraw the

petition.

flan

2. The same is takm on record.

3. Accordingly, this peuuon is dtsnnméed

withdrawn swing libaty to me petitlonéer

the Sessions Court.

H35.