Karnataka High Court
K A Vishwanath S/O K.M. Anand vs The Station House Officer on 6 January, 2009
IN 'rem was COUR'I'0F xamxraxa AT
mmn ms TE-IE é"3""fi.P£Y{2fi3'L1.F&HUARY~
TIE HONBIE %'
» fl
amwasm V
K.A.V'whwa:nat11
SIo.K.M.Anamd A _ » V
Agedabuut§S.yegm V -
Rfat _' "
Mumad '
Head Const.a"i:h';No.'}.3._ ._ "
. _'
(By M] a .1' & "
fiL:§.\r., )
' % Stafion
--
Pfmnawaz, Addl. spa
1% criminal petitian is filed u{s.4{-’38 praying in
Mflargethepefitionwcnhaflmthewmtofhh arrestin
é? ~ -€1 r.Re.123IG? of seam:-pet PAIN mm SIIFFERING-., on
the file ofthe Civil Judge (Jr.Bn.) &J!U[F’C., Somwarpet,
V’ which ‘3 for the afiance pluf 85.279 M3. 304
[A] offl’C.
wwwu-an wra awwwmmvmammww flEWK’fi Iu\-Ffldlkfi WV” mmmmmfimmm WEWW bflfiwflfl W?” fiflfifififlkfififififi Vggqflydg
This petition coming on for ordwa tlafia
Court mada the fiolkzwim: ¢ 2 ”
um learned camm; 1
mm» far withdrawal :2!’ V