IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 25TH DAY OF NOVEMBER 20V1Qddsss BEFORE THE HONBLE MRJUSTICE N.ANA:ez--5A;, V CRIMINAL PETITION NO;.4152é/f2G-T16...' ° é - 7 BEN WEEN: 1.
Sri.Shiji
Aged 31 Years ,
S/0 Bharatha _ –_ AA
Adinadoor Village and Post
somawarpet Talllk ” –
Kodagu DistriC«t:»VZ’*
Sri. Bharédih&§g_A”” ‘ 1 it i 1’
Aged ‘8{)Yeairs .7′; «V
S / 0 1{;1te._Nara’y:anai 9 ._
Adinadoor Villagéi’ Poss
S0maw£IrpetTéd_ukA ~ ”
Kodagu D’ist_riet…’- ‘
Sfifshzdkanthad ‘ “”” ” ”
i :Aged.,28 arears
ids;/oisBI1asi{a-rs}.
‘-.Adinado§f>’r Village and Post
S’a__maw’ssrip.et Taluk
Kodagu District.
Sri..Aiyappa
=.dA-g.»z;d 28 Years
fS/0 Konda Bovi
. —- T Residing at Hegdafli
Kudige, Kushalangar
Somawarpet Taluk
Kodagu District. …PETI’I’IONERS
{By Sri.B.A.1\/Iachaiah, Adv.)
AND:
The State of Karnataka
By Kushalanagar Police Station
By Learned S.P.P. …RESP(§__NI)I?§N’tf T J
(By Sri.Vij ayakumar Maj age,
This Cr1.P is filed under Se.cti’on
praying to enlarge the petitioners on bail ii”2.VAtiiev’e\’ferit’Vof
their arrest in Cr.No.126/2010i”n.f’ K_usha’1–a_nagarV}Po1ice
Station, Madikeri, registered..e”f0r:_:’0ffences ‘punishable
under sections 447, 508-{ii} r/W “3;–‘i.IPC»…o _
This petition comingaon o’t’d.e1:’s[.’this day, the
Court made the.fo1_1(_>vving: 1. ‘ ”
_……g……
The ‘1€’8.I:”1’10’:’.’ C1 petitioner has filed a
withdfawai ofpetition without assigning any
V__reaso.ris. .cVMeino~–.is accepted. The petition is dismissed
to file a fresh bail application.
Sd/:3…
Jude”