High Court Karnataka High Court

Smt A S Asha vs Sri B Rajashekhar on 3 August, 2009

Karnataka High Court
Smt A S Asha vs Sri B Rajashekhar on 3 August, 2009
Author: Subhash B.Adi
IN THE} HlGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 339 DAY OF' AUGUST 2§09

BEFORE

THE HON'IE3LE MRJUSTICE SUBHASH 9.5.313 

CRIMINAL PETITION xo.3agg(2oo7="'---M' '' 'V V

BETWEEN;

Smt.A.S.Asha   

W/Vi}iagc',_ "    

Krishnaraja 3-"ate 'I'a1i2._1<,; " é _.

Mandya.Disiz1'ét. V'     .. RESPONDENT

._ Petition is fiicd under Section 432 Cr.P.(.3.
praying to the applicafion filed by the compiainantl

_:respoi’1den–j_if under Sec 311 of Cr.i3.Ci. Thereby mcaliing the

witnesses as per .Vidf: onzicr passed by the Addlcivil Jilttigt

“–{J’i?_,Dn.) flu.-JMFG Court, Krishnarajpet in C.C.Nc>.1/O5 vide order

;{at¢d;’1;?.7.2007.

_ Petiiion coining on for admission this day, the Court
‘ vntsattie the following:

ORIIIER

Learner} Counsel for the petitioner has filed. ._é_t-.44_:iI1::1no

seeking withdrawal cf the petition.

Accmamg1y. this petition is dismi6;sed’as’_<wifl£éi%1wVVfi_» A

Iudqef

KNM/–