High Court Karnataka High Court

Mr K B Subbanna S/O Shri Bommanna vs State Of Karnataka By The Deputy … on 24 July, 2009

Karnataka High Court
Mr K B Subbanna S/O Shri Bommanna vs State Of Karnataka By The Deputy … on 24 July, 2009
Author: A.S.Pachhapure
IN THE HIGH COURT 0? KARNATAKA AT BANGALORE _
DATED THIS THE 24*" DAY OF JULY, 2999 rv"
sarong:

THE HON'BLE MR. JUSTICE A.S.bPACHHAPfiRE ".'

CRIMINAL REVISION PETITION No.§3713g§r2é08,r”r_r

BETWEEN:

K.B.Subbanna,

S/o. Bommanna,

Aged 36 years,

Trnspazt Business,

Kabballa, .

Araga Post, , A~”.r=’

Thirthahaili Talukgn [ :2; -_-.g_ ~

Shimoga District. §*_.Vr j_ 4_a ‘ “;” PETITIONER/S

{By sr1§,x.s.éfama§=cha5a;a,IAdv.}
AND: V

State of”Karnaraké;

.Byfithe”§ep§ty Conservator of Forests,
“shimogé Fdrestrfiivision,

Shimpga, _vn .

Through then ‘V _
StateA?ublicf§r¢secutor,

“*VHigh CQurt.Bui1ding,

Sr. Ambeaka;’veedh1,

.Qf35anga1oze._2 M RES?GNDENTfS

“‘,[3y.$£i, Sathish R.Girgji, HCGP.]

‘Ir-1’1»

This Cri.R.P. is filed ufsection 481 Cr.?.C.

r”praying to set aside the Order dt. 12.8.08 passed by
;’the Authorised Gfficer and Deputy Conservator of

Ferest, Shimoga, in No.A3~71*A~TTH~CR~43/O8*O9 and
the Grder dated 18.11.08 in Crl. Misc. No.21/08 on

2 Crl.RP 1371/08

the file of the Sessions Judge, Shimoga and release
the vehicle bearing Regn. No.KA~14 A~2l20 tor the
interim custedy of the petitioner. v ,’v

This Crl.R.P. coming on for Final Hea;ifig,ithie’

day, the Court made the following:

The learned counsel for the petitioner files a_e

memo praying permission to ‘withdraw _the revision

petition.

In view of the memo”filedmend~eebmiseion made,
the revision” petition .iS, accordingly dismissed as

withdrawnw-_i<i'i
sali,
Iuclge