Karnataka High Court
Kallappa S/O Satteppa Chambar vs State Of Karnataka on 17 November, 2008
IN THE HIGE COURT OF KAREQATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 17TH DAY OF NOVEMBER-,_::2oQ3V'L'
BEFORE
THE HOEWBLE MR. .1Us'rIJt:1f:_'. i<:..,;é;:~éA1§:':;§'~ . «. "
CRIMINAL PET1Ti::mi:c;. 73w{:2<3Q_'a
BETWEEN:
KALEAPPA V H
S/O SATTEPPA CHAMBAR,
AGED ABGUT 2'~§:g.Rs,==._
oczc; AGRzo:_t1::'rURg_,_--_; _ _
R/Q NAND:¥:UR;;x.v*£LLgg.~E:5f2GCs8 REGD. FOR THE GFFENGES
-.m:~t:sHAB1..E U18 302 85 201 09* we won ANY CONDITIONS
WHICH THIS HONBLE COURT DEEMS FYI' UNDER THE FACTS
£¥.E'~§E) CIRCUMSTANCES CFF' THE CASE.
THIS CRIMINAL PETETION COMXNG {TIN FGR ORDERS TEES
BAY, THE COURT MAQE THE FOLLOWENG:
ORDER
When the matter is takcn fa:
Ah¢mmg,% 1..;:a_méd
counsel for pciitioner would A.<'1:ha1»{g ;=;M.s]:*.etz,*¥;»V 'V
been filed and seeks permission 'withdhrxaw. tfmj S
The submission is ;5Lu¢ea'c;1f'}x£:;c¢ix:;§ Petition
is ciisnrzissérd as Wifi;draW¥V4";" * :1": " 7 ~
~ A Judge
Kmv