:1:
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT FJHARWAD
DATED THIS THE aw DAY 01? DECEMBER__20fi8V’_~ A’
BEFORE
THE HONBLE MR.JUs’m:E 1 ¥§,’Az%JAz§Dga * ”
CRIMINAL PE’I’I’I’iC}N No’;:443g_i1__ . 2 ” ”
BETWEEN:
S;/o Ramagthafzdaza fkxicgondhi,
about Vé4h yeara ‘ ‘” ‘ ‘
ow: Pmmer ‘M/’s__ Vcnkateshwara
F1o1:trMi31, 4’ ~- .
R] 0 Navalgu.;1dh’at S5 posst 85 Taluk,
3 .;f Huhli-SoI”iapur road,
– ‘*m;a::wa.d Disfiéc-£4582 203.
. T ” ‘
Anegondhi,
A V abfiixt 46 years,
Ocgci Parmer in M] s New Venkateshwaza
Flotgr Mill,
Ric Navalgundh at & posst 6:. Taluk,
; ~.. AI~iub3i-Sollapur mad,
‘ — yflharwad Disa*k:t-S82 208.
Sri. Prakash,
S] 0 Ramchandra Anegondhi,
Agwd about 41 years,
0%: Patfiaer in M] s New Venkateshwara
Flour Mill,
R] 0 Navalgundh at 8:. posst 85 Taluk,
I-IubIi~SoLEapur road,
Dhaxwad D:istrict–582 208.
4. Srifi/Ianjunath,
S] 0 Ramachandm Anegondhi, V
Aged about 31 years, .– ._
Occ: Partaer in M/s New Venkateshwaéqa ” VV
Flour Mill,
R] o Navalgundh at 6:. posst 85 ‘i’aluk,”
I-Iubli-Sollapur road, _
Dharwad District-S82 203,
5’. Smt. Parimala Bai,_
W/0 Ramachandréiancgondhi; _ V
Aged about 66 _ g AA ”
Occ: Partner in EMS New Va:i:1.%.{at:=,si1\i§e’a1*;;a
Flour Mill, _ _
R] o Navalgunfih a;£8s_p( >3st.V&’v’fa1u1€Qf’
Hubli–So;1lapi1i*_r<2a<1, _ '
Dhaxwafi "a.i§a'-ict–58V2._ 293.' _ '
6. Smt. Parvathi, ‘ _ V. -~
W/o Sri. “A1fav£;1dV’Ancgon<i=hi,
Aged about 4{)_yea.1's,
_ Ocg::_§_ Partner in M13 New Vcnkateshwara
. 2 A …..
Rip féavalgxmdh at 85 posst 85 Taluk,
L i~mbh’:So3i}ap’m_- mad,
“£),isi1jici~582 208.
?; _ S1i§”iien?;k:t£si1,
S/o Anegondhi,
V about 21 years,
“Qc9c”:~.Pa11:ner in M] s New Venkateshwara
‘ _ ‘Fleur Mill,
Filo Navalgundh at 62; posst 8:. Taluk,
-. _Hubli~Sol1apur mad,
” Dhaxwad Dist:rict~582 208. Petitioners
‘ {B’y Sz~i.L. s. Chikkanagoudar 85 Associatcs, Advs. ABSENT)
AND:
–………u…-…–.
Szi. Sheik Abdul Sal),
S/o Srilfuasain Sab Adar, :
Aged about 41 years,
Occ: Business Proprietor of _
M/s Raju Traders, lslampur. ‘
Gangavathi at as post & Taluk, * ._ .
Kappa! District-583 231. ‘
(By Sri.Raj.-ashckhar s.’ %
The is “écction 482 of
Cr.P.C. prayi;1g .39 proceeding in
C.C.No.526/ «fii: ‘of 1ca1’n”cd”Ji1diciaI Magistrate,
First Class, egg
“3011 for admissiaon, this
day, the: CourtAv:t;adcfl1e.foH9wing:
V ‘When thcV”.£z§§§ti;cr is taken up for admission, learned
‘ g for It:spondent~CompIam’ ant has
VAvife$ipoudent–complainant has withdrawn the
petition has become infructuous.
AA ‘ “2f The said submission is I’6CO1’d€d and crimm’ ai
I» is dismissed as having become infiucmous.
N
( N. ANANSDA)
JUDGE