....1....
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF NOVEMBER, 2010
BEFORE
THE HONBLE MR. JUSTICE C.R.KUMARAS'WAMY
CRIMINAL PETITION No.5584 OF 2010
Between:
1. Sri.C.A.Sidda1ir1gaiah
S/o Amatappa,
Aged about 50 years,
Residing at No.102/2, V '
Behind Anjaneya Temp1e,--,_"~.,V_
Aerohalli, Vishwandeedamfieost,
Bangalore -- 560 099.
2. Sri.H.P.N::1'g'a1f£ij..uj. '
S/0 Late :Pué::taiah'', » B
Aged ahout._5't3"1y.e,a1'-S'; ' E'
Residing a't{J_--2'F:..< €.Fh"«.Cross,
13* Main'.Ro.adg:'J,P.,bN'agg'ar', '
Mahalakshmi
Bangalo"re__."V V . Petitioners
__(By S,r_§i.E;AS.Sat'i-s._ii,V Advocate)
ra
Polic.eVStati'o§t_1AiV
_[COD"'--H 'B!' Respondent
S_ri.B’;Ra_§asubrahmanya Bhat, High Court
“CioVVe’r~«nment Pleader)
=!==l=*=i=*
ext
This Criminal Petition is filed under Section
482 of Code of Criminal Procedure praying to
quash the charge sheet and indictment framed
against the petitioners in C.C.No.25I63/O9 byV.t7her._I
ACCM, Bangalore and set aside the impugned”_order~.<
dated 09.11.2010 allow this petition by CllS":£.)"l'I'8..i'Iff.§','7-l._'I'i'g__V
the petitioners I and 2.
This Petition coming on form
the Court made the following:–
oR1)”E_;§..V
Learned counsel for the.”~_p’e.titione–rsA files a
memo. Memo reads as”‘«i’ioJ1.lo*12sIsl.:l:. it
“The .under.si’gri:’edl ” lip rays
that pleased
to leoinixrersion of
CI’ll7Y1i-Ilail~vPl€;f’ii:§i..QIi.:’:iI1_lt0l C-r.imlinal Revision
Petition. V.d_a”b._o’»-re.’ case in the
interests of’ j_us.]jtjic’e~~..,if ”
of “tits …. niemo dated 26.11.2010, the
pet’it,ior1er.__li~s:v'<»i.o'e–rmitted to convert this Criminal
vPetit'i_oi1il intoA'a1'Criminal Revision Petition and
a'ecordilrigl'yi, this Criminal Petition is disposed of.
Sci,/'~«
UDi§E
C ' ~ .AliB