Karnataka High Court
Syed Rahamathullah Shah vs The State Of Karnataka on 23 July, 2008
.1-
IN THE HIGH mum" OF KARNAYAKA AT 3Ay§6ALéRé % H
DATED was THE 23% DAY OF " T ' L
BEFORE;
THE HON'BLE MRJUSTICE MQHAB5._SHANT;éNéA§§)U_i>;KR f %
CRIMINAL vernxbté No%,315e;éog%g
BETWEEN:
Syed Rahannaihuliah i73hah_ v A '
S/o.Shaik 4Fé;kre%;'eidin, gab.
figed 55 V'
NQ.23'}'2, (.'1hm:1é'{;:fa Nagaxa.' «. '
'
11<sm;ge,_Bang.=r.~1a,;e«.% . _' ..PE'f'I'1'I()NER
(By Sfi& y'¢d Kaieééi' "Adv.,)
Am):
. " Sf§1tcV"0f&
' 3f;?.'VK!.);_1iiai'a Swamy
lgay011i :'*P§12Tc'e Smtion .. RESPONDENT
(Bf; Sri. ace?)
This C’.r1.P. is filed under Section
V4439′ nf (3r.P.C. by the advocate for the petitioner pmiring that
this Honfblc Court may be pieased to enlarge the pctitioncr
” on bail in CR.No.130/2008 of K.S.Layout P.S., Baaxgalorc,
.3.
registered for the ofienoes ptmishable under 420
and 376 cf IPC, pending on the file ofv ACMM.,’..Bat1g§2’1orz2.
This Crl.P. comm g on for orders,
made the foI10wing:~–
QEDER =
Leaumed cc-unael _forV”ihé&VV’T1£étifi4;.)ncr seeks
permission to withdragwihe ‘ – vv
Petition 313 as It is open for the
petitioner afier filing of charge:
sheat. V =
Sd/-2’
Judge