High Court Karnataka High Court

Mr Sachidananda Paswan vs State on 25 November, 2008

Karnataka High Court
Mr Sachidananda Paswan vs State on 25 November, 2008
Author: Ashok B.Hinchigeri
BETWEEN:

1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25"" DAY OF NOVEMBER, 2008 

BEFORE

THE HOPPBLE MR. JUSTICE ASHQK B. H1NcH:€sEi§:"V-.  f" 

MR SACHIDANANDA PASWAN
S/0 MR JOTHIS PASWAN
AGED ABOUT 28 YEARS,
TULASIPUR, JAMNIYA TALUK
BHAGLPUR DISTRICT

BIHAR.

MR DEE'PAK'iiI.3%MAR'i'f " 

S/O ASHOK P1eA:':a-D_'<V%   -- .
AGED A1~3_0I.1f'I' i2G_YB.'A'{-23*.'  
GOVINDPUR _ _ '- *  
KAGADIA DEE-f'_I'R1CT
BIHAR... '  

' 'V *  ,1'-A R' §'i)U.KiKUMAR  V

.S;.+"{} RAJEBQRAPRASAD

 % AGBIE) Ai3CiUfI"~22 'YEARS
"'m'L._As1PuR., JAMNIYA L()GACH§YATAL{.K

BEv1A£'3LPiJI€--I3iIS*i'RIC'F, BIHAR.
MR 1§.§AI~--I'}:.s1%I xKUMAR

 *-S/O MURAL! PRASAD
A ' xA'€3.--F..{) ABOUT 23 YEARS
  £{R§SHfNA MANDIR, 7m GALLI
_  J.UNAVADI MOHALLA,
" AHMADABAD, GUJARATH.

" WMR MUNNAPRASAD

S/'0 KOHILESHWAR PRASAD
AGED ABOUT 40 YEARS

CRIMINAL PETITION No.474omf    " if  %



TULASIPUR, JAMNIYA LOGACHIYA TALUK
BHAGLPUR DISTRICT
BIHAR.   

(BY SR1 P N HEGDE, AF_)\V}'aQC;'3'?E}
AND: '  "

STATE BY UDAYAGIRI POLICE
REP BY Puma PROSECUTOR 

HIGH comm' OF KARNATAKA   % 
BANGALORE. * V     % %
  t  % V   RESPONDENT

(BY SRI.A.V. R!;1’%«iAKRISHi3IA, Ham”

THIS CRL.P IS ?.’FiL;’¥;’D1VU.{:3,43_9 CR_,P..C’BY”‘FHE ADVOCATE FOR
THE PE’I’IT§ONER;~PRAYIP-}G*_VTHAT T_HIs ‘Ia-_I0Vl31’BLE COURT MAY BE
PLEASE!) TO ENLARGE ” ‘_ z>E*1’I’r’:goNre:I2s ON 139.21, IN
C.C.No.766/2008-._(CREMEENQ. 138;20{)8 ‘.03 .UDA’2’AGIRI P.S.. MYSORE
cmn WHiC}–l IS 123::-1;; F€}’R”I’HE..nOFF’ENCES P/U/S399 AND 402 01?
THIS Ci:a1,.P.._c0M11«:{3L«QN’_F0R QRDERS THIS DAY, THE COURT
MADE ma FOLL»C)WING:’=_ _ ‘

< -_9RDmR

't}::s:é …. harncd counsel appearing for the

V sacgks of the Court to Withdraw thc criminal

peauofi. this petition is dismissed as withdrawn with

'l11'3ert3:r 'i;r; the Sessions Couxt in the wake of the filing of

Sd/-3
Iudga

* ._