High Court Karnataka High Court

Vinod Kumar @ Gali vs State Of Karnataka on 30 September, 2010

Karnataka High Court
Vinod Kumar @ Gali vs State Of Karnataka on 30 September, 2010
Author: N.Ananda
_ 1 _,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30TH DAY OF SEPTEMBER 2010
BEFORE 

THE HON'BLE IVIRJUSTICE N.ANAN'DA'_~  A' %

CRIMINAL PETITION NO.4366.[éG~»1VV0:.'_/,3  T4 T

VINOD KUMAR @ GALI

AGED ABOUT 22 YEARS, ,  

R/AT SETU BUILDING  " _

BACKSIDE AMBEDKAR"COL'L.E3GE, 

J.C. NAGAR.   

[NOW IN JUDICIAL CUSTODY' OENTRAL
PRISON,-BANGALORE)   I  " . .. PETITIONER

~  V STATE OF. _KARNATAKA
 'M A HALAKSHMILAYOUT POLICE
 BY STATE PUBLIC PROSECUTOR}
 V   RESPONDENT

{BY SvHE§Ii'.v'VIJAY KUAMR MAJAGE, HCGP)

H  CRL.P IS FILED U/S439 CR.P.C PRAYING

  ENLARGE THE PETITIONER ON BAIL IN

V,'cR;NO.161/I0 OF MAHALAKSHIVII LAYOUT P.S.,

 BANGALORE CITY, WHICH IS REGD, FOR THE
A A .---OFFENCE P/U/S 399, 402 OF IPC.

This petition coming On for Orders this day, the
Court made the following:



ORDER

Memo is filed for withdrawal of

Petition is dismissed as withdrawn res£2r_{finvg:~A.Iiberti;V

petitioner to approach the Session:s.4CpL1ifti4.A.’ 4′ ‘ ii