Karnataka High Court
T N Somashekar S/O Narayana vs State Of Karnataka on 17 March, 2009
k«1{'1éy:sr;qt : SHARADAMBA A.R., AGA., )
%["mR} "ms PETITIONER PRAYING THAT THIS HOBFBLE
" "IN ctwo. 434/es OF TAVARAKERE 9.5., WHICH IS REC-ID.
m THE mesa coupcr or KARNATAKA AT BANGALORE
DATED THIS THE 17*" DAY OF MARCH 2oo9 %J._V
BEFORE
ms i-ION'BI.E MR. JUSTICE v.e.. sgangg-x115] % { Q
Crl. P. No.s29/2;§§§ '%%§L. A'
BETWEEN: %'
T N SOMASHEI-(AR * =
sxo NARAYANA *
AGED ABOUT 23 VEAPQE % A
R/AT No.;3}'11.,I'MAi_N,§
GOVIN_DARMAb$AGAR,' %
3ANsALoRE,sse o4e%'%%:A% %
PETITIONER.
-:-------u--- .
' V. H STATE .0: VKARNATAKA
_ 'REP-.4, av TURUVEKERE
._ ._POL'£(:_E,_
A (BY '_!'.H£:'l_E5TA"f'E PUBLIC PROSECUTOR)
RESPONDENT
CRLP FILED U/5.439 CR.P.C BY THE ADVOCATE
‘COURT MAY BE PLEASEB TO ENLARGE THE PETR. ON BAIL
FOR THE OFFENCE P/U/3.3351″; 8: 506 OF IPC.
This petition coming on for Orders V.
Court made the fo!EowIng:-
Learned counsel for the”§?gé’£i1;ionérl $eeks’~af fhis
Court to withdraw the ‘gM£!f!1OH ifi flied to
that efiect.
In View inf 5I:;I:J!’:’;i:_Va apdw the memo, the
CriminalvVVPetiti’c.r§ ‘i§*–::!jsn’»§§séd és—witfidrawn.
Sd/-3″
Judge
. ‘”§ufna§