_ . .gAN<3AI–,oRE:.
IN THE man coum or-* KARNATAKA A1′ nmeawxm
DATED THIS THE 4″‘ DAY OF’ AUGUST, 2009
BEFORE
THE HON’BLE MR.JU”S’I’I{3E SUBHASH 3.5;): ”
QEIMINAL PETITIOE NO.4509[2QQ: ‘ n
3E:I*w1″;I::N; A’
SR1 SATHYAVELU @ ‘mAvAK1<ALU,V
s/o ARASABLAGED 27 YEARS, –
NO’ zsmncreoss,
PUDURKUT ROA§,RAVA’E’HOOR
THIRAKALLUR TALUK, A .
THIRUNAMALE DISTRICT, V _ H
TAMIL NADU. ~ – % _
” V _ PETITIONER
u3~;,;~– W3 A P€A;§s04C;i;=§*;§e:,s_;A’;:)Vs.)
mg STATE e:’,§i’«”4-.I§A;~?NL€TAKg”,
REP.BY.K–.’5s LASEPALYA”P{)LICE STATION,
(By Sri.HONNA?P1X,i-ICGP}
RESP€}K%¥DEi”~¥”i’
“-aRL,_;>’r«ri1;E5n U/8,482 Rm 427 Ci?:.P.C BY mg ADVOCATE
THE’ 1?E}f’F£TI{}§iER PRAYENG THAT THIS HONBLE scum’ MAY
33″ P135333 TO CORSEDER AME) DIREUT THE 0121333 or
giazézvzrgfriobz Psxssitn EN <:x::.2~zs.2e78:,/2602, 2G’?82f2OG2,
i2@8§§»5,i:20€}2, 2e*?’?s5;20r;s2 AM) :20??3;2*002 BY THE EX ACMM, AT
w_é’Aééc;ALc3:2E, BY HIS Juaemmxrr m.30.9.20o5, ‘F0 RUN
A ” “CQNC.URRENTLY AS PRGVEBED 1118.42?’ OF’ THE CR.P.C’
THES PETETION COMING ON FOR ABM: SSi€3N ‘THIS DAY,
THE’; CGURT MADE ‘THE FQLLOWING:
Qi
The leazned Counsel for the petitioner seeks :.ia:*,-3.’\_’:g=,:
(hurt to withdraw the petition.
Accozdingly, this petition is ‘V _
*APl ~