High Court Karnataka High Court

Sri Saleem S/O Syed Hyder vs State Of Karnataka on 16 October, 2009

Karnataka High Court
Sri Saleem S/O Syed Hyder vs State Of Karnataka on 16 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE __aj,

DATED THIS THE 16"' DAY OF OCTQB'E'f{~A3(;:0§¥--. 

BEFORE... 

THE HONBLE MR. JUSTICE H

CRIMINAL, PET1’r:()NNd;5140oE 2:009′
BETWEEN: M % t %

Snlsaieem, ‘
S/0 Syed Hyden. .

Aged about 28’y9.a}*s,

Coolie, R/0.-VI{»}1a;:3riIvIanf*i_}1,;’

Bhadravafhi . A V
…PETITIONER

(By Svi=i5H’.Mal:2i:’Vtt:§§}V;.,H:: ‘ %

AND:

Siéfé Qf_Ka.rnata1′{a,”‘ ””
A , ‘R¢p1’asenLcd”ey Town Felice,

re;;rH_S§:–n£ed by State P.P.,
High Cojurt of Karnataka,

T ‘ ” ” — V xBja11 gainfe-56000 I . …RESPONDEN T

‘ (B-y– Honnappa, HC GP)

\?<\}/

3. Heard.

4. On the voluntary statement of the acc’tesedijhe4_m_c’t’crud

cycle has been recovered. In the c;ircur_I is1:2.n”cTes’,4_petitionddiégendt
maintainable under Section 4V3’8_4_0f Cr:P,C. Thejae

surrender and move for regular I31é1’il:’ .

5. Accordingly, pet’itio:r1;i.S ‘digpcsded 2 ‘

sd/-~
EUDGE

Bkp.

u teiitionefi’ shad >