Karnataka High Court
State Of Karnataka vs Manjunatha on 13 August, 2009
_..S.C.NC).».224/23."{)0? ANEALLCJW THE APPLICATIGN FELEI) 11/3. 319
CR..P.(:":_-B'Y 7AFHE"V--?ROSECU"I'ION BEFORE THE COURT BELOW.
§;$"jf.vi§hdraW the petition.
Accureiingiy, this petition is dismissed as wiflzdrawn.
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATES THIS THE} 13"' DAY OF A{IGUST, 2&9
BEFORE
THE HOEWBLE MR.JUS'I'ICE SUBHASH B.ADi
CRIM§NAL PETITIOIQ N03-4361 2008
BETWEEN:
1 STATE OF KARNATAKA A A
BY KOLAR RURAL F18. ~ j
_ ;._.;>E'1*:r:*1_QN.;'€;I2'
{By Sri HGNNAPPA, z~%c(:§I'>-2..
-- 2
ta»
E?
MANJUNATHA
R /AT EKAMBALLI :<1s;'1*1§;cfr.» __ ._ '~ . _
2 s1~.r1'f'i.2«'.rxrsrf:;E4i~..é_{'rv:;1%;:'a;4s. ~ V
I1£,'P{}f' EKgmsmgiv':,;<oLé.*::é'_'D:s*1*2§2'ti:?r.
RESPONDENTS
CRLP :=9:L4r:f.mJ}:e%_.4e;&2″ ‘e§é.P.*I::?:f*’;’If:i£3’z~1 comma ON FOR ORDERS TEES BAY, THE
.r::::>?z;m’_Mamg-«f;fm:’}mLLow:MG:
$231238
A ‘I’E1ez}@Aé31’ned counsel for the petitioner seeks icave Gf this
Sd/—
JUDGE
“”AP[ «