High Court Karnataka High Court

State By Sakaleshapura Town … vs Rukhiya Bi W/O Late Saliya on 8 September, 2009

Karnataka High Court
State By Sakaleshapura Town … vs Rukhiya Bi W/O Late Saliya on 8 September, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKAAT BANGALORE
DATFID THIS THE 87"" DAY OF SEPIEMBER, 2ooSj]--.E.
BEFORE '   O .
THE HONBLE MRJUSTICE SUB}-IASI{I"E%';:c:§.13IjV'_.'T: V' 
CRIMINAL PETITION NO."1'24o /'2O_oSO«"   O
BETWEEN:   A O  

1 STATE BY SAKALESHAPURA  _
TOWN POLICE STATION.  '  '_ ' 
PEETIONER

[By Sn.A.V;RA M AA'i:RT.STiNALDi£'AK5:GP)

1 RUKHIYA BI,.»'JV/O I;ATE"STAL1T'AA'
AGED ABO{]T'5'S;,YE3ARS ' ' 
KUSH'AI;NAO;AR E:{;*1'EN'S1§)N .
SAKALESHAPURA_  ._ -- -
HASSANDIST   

2 MUMTAZ, ..  
AGED AEOUT41  
,*'OOO:TEACHER  ..
BAGEv_1Li.AOE  " .
SAKALESHAPfJRA"TQ " 

HASSAEDTISTE. '*

_  RESPONDENTS
 ;Ey Sr'i.KA. ADV. FOR R1 & R2 )

   U/S.439(2} CR.P.C BY THE ADVOCATE FOR THE

"-11.V:PE*1f;T1ONER}PRAYING THAT THIS HON'BLE COURT MAY BE
  I§LEASED' TOSET ASIDE THE ORDER Drr.22.11.o7 PASSED BY THE
""SA.E4_PE1;';SJ, LHASSAN IN CRL. :v11ScELEA;\EOUS PETITION Nome/O7

OF SETKAIESHPURA TOWN POLICE STATION «fir CANCEL THE BAIL
GRANTED TO THE RESPONDENTS ~ ACCUSED BY ALLOWING THIS

 



 

 

CRLPETITION. AND DIRECT THAT THE RESPONDENT?) BE
COMMITTED TO JUDICIAL CUSTODY.

THIS PETITTON COMING ON FOR ORDERS THYS

COURT MADE THE FOLLOWING:

ORDER 

State has sought for caneeiiatinn Def bail bigfirgtnted

respondents.

However, it is nowvb-r§:1’1gh’t tq that, the triai has

ended in acquittal. ‘

In Vi€W5O1″ fl<1§g..5giVn1e,'-._this~.petiti.nn,.is dismissed as having
become infruct1ie1is:'1–: ::;;, ..

Sd/ –

JUDGE