High Court Karnataka High Court

Sri.S.Raju S/O Selvam.K vs State Of Karnataka on 7 May, 2009

Karnataka High Court
Sri.S.Raju S/O Selvam.K vs State Of Karnataka on 7 May, 2009
Author: K.N.Keshavanarayana
IN TI-IE IRGH COURT OF KARHATAKA AT BANGALORE

DATED THIS THE Tm DAY OF MAY 2009
BEFORE

THE H()N'BLE MR JUSTICE K N KEsHAvANAr§,§;?.-A§.§'__j:  " 

CRIMINAL PETITION NO. 1f;§9:3_ 012'  K  %

nmwwu: I 4 V  

Sri. S. Raju,

S / 0. Sclvam K,

Aged about 3 1 years,

R/at. Nil'. Block,

Oorgaum, K.G.F.,
Kolar District,

(By Sri.  A&§®atc/ :3)
AND:  ' A   

State of Famafékfi, '~ 

   €"';~ta_tigr.1 . . . RESPONDENT

(By Sri; .HQ1;§:a’;3§3.,._HCGP)

petition filed under Section 438 of

VCIZP.C.””~pI’3,§?i11g.«’*’ih enlarge the pefitioner on bail in the event
orfihis arrest in Cr. No.20{) of 2003 of Oorgaum Police
!’.Sta3:ipn, f1;*V–tzhe affcncc p/u/Ss. 1-43, 144, 147, I48, 149,
427′, 595,1’/W. Sec. 149 of IPC.

.fhe»vGourt made the following:

‘ Cum’ inai Petition coming on for Orders this day,

9__33-…P*’-___;..§ ‘

Learned counsel for the petitioner seeks V.

withdraw the petition.

Permission is wanted.

Accordingly, the petition is as .

KGR*