Karnataka High Court
N Manohar Reddy vs State on 24 October, 2008
IN THE EHGH comm' 0:2' KARNATAKA AT BANGAIJQRET»-. _ ._
m'r§::.13 $11153 THE :24Tfi DAY OF ocwoggn, 29:33' % ;%%f i7 _
BEFORE
THE HoN'BL13: MR: JUSTICE ASHGK E3,-..Iv:'§A.IT§'«I'4(;?1¥»*i§4{§;'}1§"3;!"€?.l'~» A 3
CRIMINAL PETXTEQN Ne1::,.285'7200'?g ' 2
BETWEEN:
rs, MANOHAR mam)?
S,/O RAMA CHANDRA REDDY
AGED 2.801;'? 533 mags .. V
'RfA"f'No.:'?9f12~1 '
LALBAGHE HOSUR RO£;TD~ '
WIE..,SONC':AR1")§3N;
E3ANC¥AL.ORE:-560 03:? ' 4. . »
' 1:" ' PETWEGNER'
{BY s.;R : saws» ;=§Ss:O'Ci1ATEs3 ADVGCATE1)
AND: .
S'é'{&TE3'~Z?3YV'K.,§.'§?IL?3.I;f """ "
V£C:i_LANt7?E RUi~"£flL
TEES CRLP, COMENG 0:21 FOR ADMESSEGN TH1$ my, THE:
' V CGEJQT' HEADS 'Fi'{E FOLLO¥$I.3'$G:
ORDER
The gactitiencfs learned advecatcit hag é,
withdrawal of the petition. The Sam is ragga on 355:-c:.1§{i..: iffiis _
petition is dismissed. as w.1Ith.draw:t1.
bin”