Karnataka High Court
D V Kundar vs State By Cbi on 3 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE-._ DATED THIS THE 3R9 DAY OF NOVEMBER zogiof BEFORE ' V _ t ' THE HON'BLE MR. JUSTICE C.R; k'u'MA'RAswAVivsY_ CRIMINAL PETITION' No.S'59t3,(2oo9div_tT%l'A-. . " " BETWEEN: V V" D.V. Kundar, Aged 68 years, S/O V.M. Saiian, « Resident of Devikmpa, . ' Karnad Bypass, Mu_i.k«i-.,_V 1 Mangaiore Taiuk,_V _ . V Karnataka--574154. B Petitioner (By Sri. GanestiKofnaruii,J'Adv»oC'ate)..wW " AND: V' 'L V " t a State by CB1, V BS & FC,"E_a;Tanga!ore," -- V Flepreserviitéd by its """ Sta ndingy Counsel' and Public Prosecutor, " in High Court;» Respondent Sri. C~...H. Advocate) J'ThVis. Cirimsinai Petition is filed under section~482 of Code of 113.,44:'-'--VCri--n9iinai,Pi?ocedure praying to transfer specia! C.C.No.245/O2 on " '.'ith__e"'fiiey; of the xx: Additional City Civii & Sessions Judge and Special Judge for C8: cases, Bangaiore City to any othertsoeciai judges Court in Bangalore city etc., " This Criminal Petition is coming on for admissiiorajV'thVii'sRda'y the Court made the following: ORDER
Learned counsel for the petitiioner has._fiied a=’rnejmoVVda§ted
3.11.2010. The memo reads as
“The undersigned most that he
may be permitted togWivtiidraizmftheVVaiooye petition
with iibertyto; transfer of C.C.
245/2002 in\:;§i;ifi§”– or the Code of
CriminalFroeedvuré’; theinvterest of justice.”
2. In view’: of the “‘ine»–rrio..’4dqated 3.11.2010, this Criminal
Petition i’s_§Ad”ismisse”ci..éigviwitiiwdrawn with liberty to file a fresh
oetitionV.sVeekvi”‘ii?g for-..transfer of c.c. No.245/2002.