High Court Karnataka High Court

Mala vs The State Of Karnataka on 13 March, 2009

Karnataka High Court
Mala vs The State Of Karnataka on 13 March, 2009
Author: Huluvadi G.Ramesh
9: THE meg COURT OF 1-:ARNA'1"A1<;A  T' '

Dated this the 13*" day  2:199" --  _': '--
Bfafgrre   A. ». .
ms HUMBLE MR JUSHCE %'1"flLU§'Aflf 
C¥21nznal' ' Peneaaa:g5..V_";62;"'2' 17;isV*2aa}5

Behwen:

In C'irl.P' }.745!20(}5    H

Mahesn Kmnag..3;--e.4;a:':f¢Chi1¢m:ah- _

41 31%, Rfa Axivana-Mane" . "  "

#137,  51.; V 3 " V "

E'-fear Ba1.a;nu;t-:G,e;:3apat}s;i " '1"exinp1e

B-haiiravigtlai, ._S§1irn&ga--«Dis$:'i¢'é.,_ " ' V... __ -- f Petitioner

{By Sn' N Ke:fipcgowd5,'VAdvIA)'  " 

In Cri.P ;;n'.23;2u0§  _ _' 'V 

   

"i--.'V:"<s jR'aghmg;h~Mmthg_
  '='x{iliag"e V V 

 'I)istric1-  --.  Petitioner

 {By Sri     'shna, Adv.)

  

 V  efiéiarrxataisza «-- by

 Nazarbad Pelice Station, Mysore City
Mysore

Chandrappa, PSE cemmon
Nazazrbad Police Station, Mysore Respondents

{By Sri Satish R Ciiriji, GP}
. 3 /-

:2



Yhese Criminal Pctifiuns are filed under 53.482 of 
to quaxh the charge sheet filed by the respondent poiiae  1996*  " 

SC 23452004 before the Fast Track Com": IB,mMysore._* "  --

These Cximinai Petitions earning  for-A    «Qfnxfi
made the following: V   " ,  , " 
ORDER

Order dateé 20.6.2002 ;jisrr1i$sir:g1j%’e€i_tions fér» zéonsigmsacution is

recalled.

Counsei , ;.,’)1etit£ime:–*s ‘}1;:vé’wf1.iefl”a .:n§}no seeking permission ta
withdraw the ‘

Memo is taken :31: « iktitigxis-.disrr1isse€£ as mt pressed.

¢ saiii,
313.5%?