Karnataka High Court
Sri Sugandharaja @ Kalinga Raja @ … vs State Of Karnataka on 25 October, 2010
-- 1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 25TH DAY OF OCTOBER 20 BEFORE " l THE I-ION'BLE MRJUSTICE A it it CRIMINAL PETITION NO; 5371 /21.01-:0-U: _ t BETWEEN: Srifiugandharaja @ Kalinga Raja Raja -- S/O Lakshmana Murthy Aged about 30 years A ' Occupation : Coolie R/O Gandhi Nagara Near Maramma fE_"jerx_1p1e: " Challakere. - ' ' A .._..._.ji.PETITIONER (By Sri ":(absent)) AND: V' h R State of Kartiatakae By Ch§itfadurga"Town Police 'Rep.'-'by the Public Prosecutor C0'§11't Flarnataka. . . RESPONDENT [E37 Maj age, HCGP) C4tl.P is filed under Section 489 Cr.P.C '$'i,*'V"«.__praying'-"to enlarge the petitioner on bail in ..C.rINO.§i4/2008 of Chitradurga Town Police Station, = _Chi'tra.durga, registered for the Offences punishable '- % '~~un"cler sections 457 and 380 IPC. This petition coming on for Orders this day, the it " "vVCOurt made the following: 2 ORDER
There is no representation for petitioner. .*’The
a
learned Counsel for petitioner is not interestet:i’4s:4’rn”‘«V
prosecuting the case. Therefore, petition
for non. prosecution.
tSd/-.3 A
mung’
‘ judge