1
IN THE PKGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED Tms THE 29% DAY (JP FEBRUAR§C'”iCi€z%-§?i _
BEFORE AT V 3
THE HOWBLE z~v:R.JUs*r1 :c:E:.i{‘;§A’:v1fb;§N.§x” _
CRIMINAL 1>ET;’1f;0;$J A’
BETWEEN; V V’
MAREJENGAPPA, V
S;’G.Sz’§iB£’xNNA PUJARE, _
AGE. 1&5} YRS, 0CC*S’I’UDEN’F, ‘
R/(ISAIDAPUR, ‘PQ.SHAHA-?!_.}’R, V – A ‘
DiS’E’,(3ULB1§R{.3§:,« 1 V’ ,
Peztitionesr
{BY SM?iy1ANJU’iA)f§f?@:i,§’$V:?I’§ :%.DV;}
A.mND;% % A V’
‘1*1-:’:E°’~s*:j@f£’E.,%’0F EAR’ £¥i’&KA,
u EY”‘CiQGi«f’OLICE QTATIUR,
‘ TQ’.f$i»:A.:»£?aFU-R;
A Regpo r\C{en.’t’
gm’sR1:s:iAR}s.NABA$APPA.KEBABASHEWY, HCGP}
itfi§s*=1r§i:i:
‘E’HiS CEiMI§*«fi%L PSTITEQN 1?» FELED {.1/8.439 {3I:PxC,
IWEAYING TIC3 RELEASE THE PETIWQNER ON BML IN CRYME
£’§O.83’f2OC*S GP’ (3331 POLECE S’E’AT’iC31’€, TQ,SHAHF;PUR,
“”SI$’I’.GULBARC§A, WEHCH IS REGESTEREB FOR THE OFFENCES
PUNESHABLE UNIIEER SECTION 336 AWE) 506 OF’ EPC’;
flfsw .,
a” r
3?flSE%fiTHON cawgxe GN yea QRQE9S?§§§ §A?,*,
COURT Méafifi “THE FQLLOWENG: .
ORDE§f_ (
Counsei for both pai;i:–i§§\V.. VV§Z?§:$viif:s;eI fof V
petitioner has filed a ggqemo “p§:rmis§Si’on Court to
Wiihdraw the petition; record.
Perused ‘%h€:«.:..§§:i§’:’1.nse1 for panics.
in viaw 0:? :;’iL?.1.:{i this pr::ti.t;io11 is
dismissed a;-§}K?»i£E$;;ira”c’m;v ”
sd/-
]UDGE
,_ %p~§u” m”w-.¢ …..