Ciri.¥',Nc>.'?298/2008
IN THE I~i¥{}H coum 0:3' KARNATA_§{A" 5 A' %
CIRCUIT BENCH ATHQHARWA-B.A'_:'::~.Vv: : %
DATED 'I'HiS THE 14TH
B,EI2fQRE\ r,_ ' V V " V'
THE H{)N'BLE MR,J§é3%iC§;_ARALi
cRzM:NA§ ':?1E:*:*I*:*i§{;a$s :$:;f§,'V§:f*298;2£}{§s'"A
BETWEEN:
Sr.iAn1'1 Lad; ' ._ 2;
S/o i-ic:roj5..--£;:3(}.,f = _V
fikged abs";-1% 3_5"yéar:~':,. .
8usiI1_<f:$s, ¥:.:~ " V * "
R ,1 0:: 'Vec9ra11;s'a Colony, V
Be1Ia1fy- ._ -- -- f
. . . Petitioner
(By S171. U.Basavai}aj.,L
AND;
1.
Thé’ -féf Kafnfefiaka,
By CGWI-§E}.az1aai*«v.Pi:;ligh:.:VStafion, Bellary.
” Rcpresénted by if$— Sfate Pubfic Prosecutor,
“High £30111′; of_E{é3:’1:§ataka, Circuit Bench,
“a.At iihaxwad… V
.& . Election Oficer,
“-VBe§lary’£§{u;%aI Assembiy C«ons.tit1.zency–93,
.. Respondants
;<.Nava1gima:'n, HOSP)
This criminal petition is filed under Section 482
C::.°P.C. praying to quash the pmceedings against
"T¢#
Cr}. P, No. 7298 / 2008
the petitioner in C.C,No.592/ 2093 for alieged ¢::'ene::s.%_
Sec-tioin. }71~E of IPC pending befzma the CO11f;t"0f-}X§id1;'Ci$(i1 V
Judge (Jr.Dn.) and JMFC, Bellaxy.
This criminal petition coming ax; 123+ ._oi~:1e:.~g" ting 533%,
the Court made the foiiowingz " 7 " ' . "
0 R
Shri U.Basava§~a}, v:"'i7E£:li'.?1(?iiV –..f<:)r the petitioner
submits that hesis £3216 present
petition. He gm 1 :5. £1: ,:j:u§:§it;;
Th&'pré%3€11f:;;"€tif£Qfl-is ziismjfised as withdrawn.
Sdfl-
Judge