High Court Karnataka High Court

Suresh P vs State Of Karnataka on 20 November, 2009

Karnataka High Court
Suresh P vs State Of Karnataka on 20 November, 2009
Author: K.L.Manjunath And Kumar


190.640, em moss, 14m MAIN RoA;3—

Rummmmw Rom, saxm-man,
BANGALORE 560050 ‘ ‘

(By Sri : ‘2zn$.HEGDE, c:¢s._4FoR”gi’V«Tc 1%….)

mac IS FILED UNBER “*9.KTI¢z£~..22Te’:A1i§ 227
er mm co:~I.3’rITU=rJ:,ox~z o1§_…_:’;~1n’::a £’I’LE::; 3*; THE
ADVOCATE ma mm vJ’_.1_’Ev-‘.’£’I’1Z’_i’I:€I>}V~_3;E’;?..*-.._ zemgyxme TO zsszm
WRIT 05* I-IABEAS ‘ Ccmptgsv, ‘–.’jjI:::mc*1*:NG TEE
Rzspommrrs TO 1222013102 ffzwfm =’~.sA;z.:;._ =’SMT.VANZTE§A
I<.§¥.,W/O sUR§;sr§_.p,:"nIo.;:qAr;:I:NnAmH ::»m:.g ‘mtmw.

Thisi _§ef§i;_f;Vi£5n £3331” for Preliminary
hear:£r;gA..-t;h.:£._.s J, made the:
ft+;ing:’–~V.L’_v 1. . .

_’:3′.’:i’1e i&§.£rzé& .”a0:{inse1 fax: the yetiticsnar

“req}2é3’%:;f:.–‘: ‘ézhxis bééift to permit him ta withdraw

A=…__2.v_.~§:§¢¢::dingly, the fietzltxion is alosaci as

‘ W . wi thdifafirz *

Sd/’W:

Judge

EX s&i%%~

‘Ragga

. . ‘j