High Court Karnataka High Court

Subhash vs State Of Karnataka on 28 August, 2008

Karnataka High Court
Subhash vs State Of Karnataka on 28 August, 2008
Author: V Jagannathan
 

IN THE HIGH COURT OF'.V__I {}\;R?JATAI{A'    

CIRCUIT BENCIi,»AAG'_T;JLB'ARGA:..: "   '  J 7

Dated the 28"; day fzf AP:{ugustV 2  
:BEfiDRE3 'a

THE HONBLE h£R.JTJSTI¢}Q :u,'Vvv\;«'.JAG}\v'I$AI1\VAIATHAN

CRIMINAL kPEfm'Ic§N .-273.ii2oos

BE'I'WEEN_;   

S/ovlzlxmén  .

2. Sha11 1ap pav  _  
S /'o  Doddamani
 years, Ag:fi(:;_;_1_1;Lr1*e

    Tq: Afzalpm'
   

._  _   ...Petiti0ners
( By__Sri  B. Patil, Adv.)

fl_ AND:j

  "state éf Kamataka
  ._jThro'u"gh Afzalpur P.S.
  _By FSPP, High Court Building
~ Bangalore.

. . Respondent

(By Sri Sharanabasappa K. Babshetty, HCGP)

NH VNVLVNHVN :10 LHITOD HQIH VNVLVNHVH -In nan»-m – –

Criminal Petition filed under ‘of
praying to release the petitioner::’*v1 flof tj

Afzalpur P.S., Gulbaxga Dist1’ict;Q§avi1i_eh is%sr¢gist¢nedtfcr
the offence punishable unde:} S»:s:etjoti’s 341,’ V
504 and 392 r/w section 25 of

Indian Arms Act & Se(:.’::2’~{.I_V) s?mpoA) Acét, 1989.

This petition coInV1n,,f ..v.:.Qn day, the court

made the –

The petitioners submits that the

petition Vdismissedfastvzfthdrawn.

View of thealzrove submission, the petition stands

V as Withdrawn.

gég,

i
E
5
E
5
2
:1
F
C
c
E
C
‘1’
IF
3
i
E
0
:1:
n
O
c:

N

-I
0
‘I1
S
E
5′
§
E
G’!
1′
n
O
c:

D

-I
0
‘I1
2
5′;

33

§ I