High Court Karnataka High Court

M Muniraj vs State Of Karnataka on 29 October, 2010

Karnataka High Court
M Muniraj vs State Of Karnataka on 29 October, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 29?" DAY OF OCTOBER 2010 

BEFORE

THE HON'BLE MR. JUSTICE C.R. KUMARASW-AMY_t.". 

CRIMINAL PETITION No..Si"8O7;'2.p:g 2'  V  V'

BETWEEN:

M.Munira}',

S/o fate Oblappa,

Old Thippasandra,    _4 V 
H.A.L. II Stage, 11"' Main, 8"'"'.Crossn,  g  S 
Bangalore-560 O38.    A'-O.i'~...-[Petitioner

(By Sri. B. Nagarajjcm,'«.A:§§--voéate)  

AND:

1. State of Karnataka} "
Represented by nits» _  .

_ Directcji{r General"of_VPolice,
 "Bang'a..|orcj;,  """ 
2. 'Sta'te_ or Ka.rna"ta.ka,

Rep rese nt'er.']j »b__y' ~ its
 Inspector of Po.lice,
Indirahaganr Police Station,

 Indirana'9..3\r1, Bangalore.

 State  Karnataka,

__é1Re'presented by its

  Assiistant Sub Inspector of Police,
 «,In'd'iranagar Police Station,
"  j1'ndiranagar, Bangalore. .. Respondents

This Criminal Petition is fiied under Sections 482 and 483
of Code of Criminal Procedure praying to direct theffirst
respondent to initiate appropriate departmentai procee_”din*g’s

against the second and third respondents to suspend~”t~hern__!’frqm.,

duty.

This Criminai Petition coming up f;5rA”o’rders–i.onitt§i”s«.dayf7tne.

Court made the foliowing. ” ”

Learned counsel for the petition:er.:fii–e_s a dated
29.10.2010. The memo reacisfiasp u.nde’r;.
“It is respectfuify subrnittied. t’i1.aAti.C»ti’i.é’._pé-titi’oner may

be perniidtte’d…:’tlo “Cr’i’rnina| Petition and
thus rei1der4″justiVce;’fI ‘

2. In.viewi4of _t’he_rnemodated 29.10.2010,. this Criminal

pfet’iti.on i’fi€.aiSf¥1iS$–E;d as w’i’t’i”idrawn.

Sd/–

Judge