ZN "ms H1eH coum or KARNATAKA AT B§§1$(%'3.@§EV.
mxrea THIS me 19*" my OF Auspsf, Q
3:»:-sr=or;ém T kk X
THE HUMBLE MRJUSTICE. ,5Ao£+Ax~ ; %
CRIMINAL
BETWEEN:
J.S.Jnaneshwa:"-._ V
. V
C] o.Ganesh-ifiifigavair.' ._ '>
(By 81:} Sanjay Pa{iL£;..Adv,,V abfiéiiffi
.8/o-Kn'shnapo¢iatik«% L
=.z-aged 23 ye:-'ars*= -
SaE:égia$hapura 1'a_h1k
Haasz-m..jDist.L-- .. RESPONDENT
Vévfificfiafit for tin: petitioner praying that this Hoxzafblc Court
Ta-.1’cs.Hax1c Kiixiigwgv ~ ‘T
Hallimane, Kasigbaflobli
T P. is filed under Section 482 (‘sf Cr.P.C.by the
.2-
may be pleased to quash the entire
CC.No.546/ 2004 pending before the Civil Judge .{éV§r.’D£i.g’}–..a’:::€_l__ ” _
JMFC at Sakalcshpur, arising out of PCR.NO. 125/ flied;
by the respondent for the offengcs pu11iSh:;§b§e’~..Vut;ti:n1″ –« .. V
Secnbns 142 and 138 of N.l.Act.
This (1rLP. coming on for or£ifirs–= {his 691$?-th¢.3
made the i’l1awing;–
. o R z3_%_%_§_%:_%1n.3%
………._.-…..–.
Leamed counsél _beha}f 01′ the
petitianer segks’ tag” ptztitian.
as withdrawn.
salt
Iudge