High Court Karnataka High Court

Sri Syed Younus vs The State Of Karnataka on 1 September, 2010

Karnataka High Court
Sri Syed Younus vs The State Of Karnataka on 1 September, 2010
Author: B.Sreenivase Gowda


2. Mrs. Jameela Khatoon,
W/O. Late Samiulla Baig.

Aged about 60 years,
Residing at No.7, 13th Cross
Vasanthnagar East.

Bangalore — 560 052.

M H V V.’§.’: . ‘ –

[By Sri. B. Rajasubramanya Bhai; ‘HCGP ‘1″or.._R’.’1T_, A’
Sri. Nafeesa Baig. Ac1v.’f.or*R.*2) i it ~
Cr1.P filed U/S482 o.;;P,_c by .i__:he.ua’dV’0_e’ate “for the
petitioner praying that this Ho_n’b_1e Couift {hay} be pleased
to quash the FIR Registeredi-‘in-.”Cri’me No.66./09 on the file
of VH1 Addl. CMM, Bangaloire :3/stx4s4.oc.R.p.c.

This Criminai Petifion Admission, this
day, the Co1;1r*u.i_VI1:’xadc;:: the following; ‘

Learned thedjjevtitioner has filed a
memo stating cdhaige been filed in Crime
No.66/2009. therefore “this. may be dismissed with
1ibeiiy«–.to p_etiu’»oner’Vto*r—-e’ fresh petition. The memo is

taken*.on*1?eeord,A’C’1*in1ina1 Petition is dismissed as having

bib-eeome inf:netuous:’j_f.inith liberty to the petitioner to fiie fresh

¢ _ 1§ei_i_tion_, if so adirised.

sdl-éi
Eudqe