High Court Karnataka High Court

Devappa, S/O.Fakirappa Kalagudi vs State Of Karnataka on 3 July, 2009

Karnataka High Court
Devappa, S/O.Fakirappa Kalagudi vs State Of Karnataka on 3 July, 2009
Author: N.Ananda
: 1 :
IN THE FIIGH COHRT OF KARNATAKA 

CIRCUIT amen AT DHARWA9  V  1:
DATE9 'mzs THE 3rd DAY 03' JULsz'~§:o0éJf.: ''  
sEFom«:~ A x   V' 1'   4'
THE HOFPBLE MR..Jtrsi*:?;<é9:sfré.Aié'.a;j§1si:§§.   
CRIMINAL M:'r:*:'--1§a_ 'No§*:'5'5e.1_iQ£jé%V""  
ESETWEEN: V V  ' 
Dsvappa, S]  
Age: 45 yea:x"s, Qcc: &g:f§_(:_;1i'::_;1e__ ,V

R10. E-§i;:*e}:;1.aI1:i;§g'<.;.=1__, Tq.:'ADiSt:~A:Gz31€¥;a g.V_ I  
      ...PE'I'I"£'3ONER

{By   Advocate)
5-31-9

~i.%

Sv.i§;§i:1i*r.=: Kmnatfiiita ——– ~ ”

‘V .33} its “‘{} a>:i’a’g_ Rural Police
.=Rép1f€;a:£;nf¢dAVii;r0ugh State Public Prosecutor
. Bench Building

Dhiaxwad * j ‘j_

…RESPC3NI)EH’l’

13:3,: $S.’.ri.(. tip. H. Gsetkhindi, HCGP)

This criminal petition. is filed under S§:§;$iQn’

praying ta eniarge the p<l:titi'::171{-:r.A<3f; _i:i =f{*,'rVi1:ze AV

No.1#2/2069 rwegistmfed by the G%§giag;"f€3.{ra3:»i?G}§§fr::, M{;Ia;éafg.T_j

_ This revision petifioz:'<;§§;3:1ix1g Ci1 fO1."V _t_3_.rflérs " "'ti1i}¥s ciagf,'

the C0'1::.rt made the following: .

The n;g;§§:e§%T'%1s;1.1is£edif;$: a;;I§z::;:::s;s.:¢;%:;"" with the C0123:-int". as
.1ea.r;1ed Cc}';1;1s§eI;"&fer :?.€:arnc":x:i Govt, Acivacata for
the Siffitfi, .1;}3.fo;" hearing.

2. }’:.{1}i§fi’ 1¢ai’néé._ Cqfiinsel for pétitioner would submit

EM

that.}l§§:fiiion ‘ ” -«dismissed. as withdrawn with Eiberty to

LI

peti}tAi0z1 ei?.V’i:aVA.é:p_prt}ach the Sessicns Court after Charge sheet

Thc submissian 17$ accfipted and petition is dismissed

A v~:Lj”:%svTiwLthdmWn with liberty in mew the Sassiens {E91111 afier

‘ cij:za1″g€ sheet is filsd.

Sd/-‘
JUDGE

gabffl’