High Court Karnataka High Court

Mr Dipin Kumar vs State By Metagalli Police on 25 November, 2008

Karnataka High Court
Mr Dipin Kumar vs State By Metagalli Police on 25 November, 2008
Author: Ashok B.Hinchigeri


1N THE mm: CQURT op KARNATAKA AT =

DATED THIS THE 2513 DAY OF N.G&’E.MBF§i§’;’v2{V§G8″””

BEFORE

THE HONBLE MR. JUS’FICE”,;1S,§5£:§§}K’i?s-. vlfiINCi?fi(§rQE3’R-E

CRIMINAL PETITION N9.47.39- .01? _
BETWEEN: ”

1 MR DIPIN KUMAR

S/0 MR. MUNNA PRASADA… ‘

AGED ABoU’r2ofg’EARs,:’ ‘ _ –
JAMNIYA vzLLp.GE;;vLI.;;)r3A3cHzY2; TA’i.’,I,JK- ‘ ‘V
BHAGLPUR ‘V .

BIHAR.

2 MR. RAKES§~}A§§UMAI2i-: _
SIO RATHAN GUVMA ‘
AGED ABOUT 2Q_YE.A-R8’T»v4 __
MAHESH KC}’i’E ‘I’1’~s;I,_.l.JK’– ”
KAGADIA D”iSi’FR1,CI’. ‘ ‘
BIHAR, ” ._

»._MRv;.%,Pkw,AN1{UMAR “””
S;’vQ MANQJ.KE}.MAR
A.$Ei’} _A’B4o’uf:*~g2 ‘YEARS
‘;FAM_NiY’.5. v3.:..1AL”-33, LOGACI-iI’r?\ TALUK
BHAGLPUR –I3;1Smc*I*
BIHA__R.

~ -MR. BEFJAR KUMAR

* s~;0..NAREsH PRASAD
“«.}3.C%EE)’_«ABOUT 20 YEARS
M J.AIviI~HYA VILLAGE, Loaacam ‘m.z..uIs:
B£:IAGLFUR ms’m1c:’r
EEHAR.

MR. VIKKI KUMAR

S/’0 TANU PRASAD SHAH

AGED ABOTU 29 YEARS
SABORA VILLAGE

BHAGPUR TALUK AND DISTRICT
BIHAR’.

(BY SR1 P N HEGDE. ADVOCATE)
AND:

STATE 8′! METAGALLI POLICE
REP BY PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE.

(BY SR1 A.V. RAMAKRISHNAA; 3

THIS CRL.P IS FILED U] S. 439 BY THE ADVOCATE FOR
THE PE’I’£TiONER PRAYING ‘THAT THIS }~IQP%fBLE C’.GUR’I’_*MAY ‘BE
PLEASEE3 TO ENLARGE .”f’HE FETITICNERS ON” VABAEL IN
CRiME.NO.I3’.7/2008 OF METAGAQLLI CITY, WHICH IS
REGD. FOR THE OFFENCES P/U/S3.;_399L~AN£) 402-OF

THIS CSRL._F.– A¢'<';*§~,1–:.:s;'{3-% »c;«zs;V:ro;=a I ADMISSION THIS BAY, THE
COURT MADE THE4_FOLLC3gW£I§IG:_.

“t.}1{v# …. lgzazncd counsel appearing for the

pe t3’iion}érs–. . segka of the Court to Withdraw the crimizlal

petition; {his petition is dismissed as withdrawn with

‘Tj.ft}1c’}ibcItyu tQ the Sessions Court in the Wake of the fi|1ng’ of

. –{he (§ha:ge._§héét.

Sd/–»
Judge

PE’FI’jI’i<;T:$i'-IE'E+2,S