3
IN THE HIGH COURT OF KARNATAKF;
(L'£RC3{§I'f' BENCH AT DHfiRWAD
DATEI) THIS THE 4'?" DAY OF AUGUST, 2€)(}~'9___
BEFORE
THE HONBLE MRJUSTICE g;AwAB1A4'1%AHigv:'Lj"' é '-
CRIMNAL PETITION;NvQ._’?&64?.I’;?§{§?9′
BETWEEN
iv
SHRI KALLAPPA SATYRPPA CHAMBAR ‘ ._
AGE:3Z’S
OCiC:!§GRiC{}L’I’URE
R/O NANDIKuRAL;w;,LAGE~
RAIBAG _
BELGAUM
‘ — ;;_.§?>E’r1*r1oNER
“(Eva j 23 :}*>A§§f’II;’_’A31sc§€i1’ATEs, ADVGCATES}
AND
:;<§}A":.* E QFVKARNATAKA
R/B-_s'*;'._ATE PEEBLIC FROSECUTQR.
_ 'i$I?§=.,<3:?§'-ICE <::;;:z<::U1T BENCH
§HC}N'BLE CO{}R'I' MAY
" ?E'I'IT§QNER Ii'?
. ‘:i)H5R’a;fm
gm” -952; ANANE NAvALG1MAT:~g HfZf;C3rPj
a _ THIS CRIPVHNAL F’E’§’F£’I{)P-e’ ES FELEB UfS.439 CR.P.C BY
‘T”i*i’E ADVOCATE FOR THE: PE’i’IT§ONElR PRAHNG THAT THIS
BE PLE§&SED TO RELEASE THE
RAIBAG
§,\A’Z/
P’S,CR.NO.15E$,f€)8
RESPONBENT
S.C.NO.63/2009 on THE FELE €31? AQDL. FAST TRACK COURT
crgmcm
THIS PETITION COMING ON FOR ORDERS 76313 DAY,
THE COURT MADE THE FOLLOWENG:
QRDER ,_v,”‘
Learned counsel for the: petifiener subfifiiisvtlzpsft
be permitted to withdraw the p€¥;i’ii6i1;” fia;emr:_$ ié_ AV
eficct.
its desired in n1em<)L__V"'i:I(m pé'titVi<:1n._e1?* is~; ;;s:fx::iitted *i{)
withdmvv — '
A{§{§o.xjé1ing §a._ %.1:;¢" péfition is dismisseé as Withdrawn.
sd/-
….. .. –