Karnataka High Court
Chandrashekarayya V.Hiremath vs The State Of Karnataka on 25 February, 2010
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH--AT
DHARWAD.
DATED THIS THE 25m DAY OF FEBRUARY
BEFORE H n _
THE I-ION'BLE MR. JUSTICE _
CRIMINAL PETITION:Np. 7é2O"of2OO:,_c§--".. 7': " VV .'
BETWEEN; ' V V. '
CRANDRASHEKARAYYAV.
HIREMATH, ~
AGED ABOUT 43 YEARS, -- I
OCC. SERVICE," ,
R/O. KALGIIATA,GI, _
PRESENTLY RESIDINGW _
AT GANDI%IINA"GAR;--V.. ,
I»IUBLI_._%__V "
PETITIONER
(BY '
AND : V % ' 1'
-' - STATE OP'*RA_RNATAKA
'' .PO'LICE' INSPECTOR,
' ..KA1LAGH~ATAGI_POLICE STATION,
I{ALAGH..A'FAGI..~'
RESPONDENT
' TRIS CRIMINAL PETITION IS RILED UNDER SECTION 482
CR.P.C. BY THE ADVOCATE FOR THE PETITIONER PRAYING TO
i."SE'1'~ASIDEgT'HE ORDER DATED O3/09/2009 PASSED BY THE
.jPR1CNCI'PI4LuL SESSIONS JUDGE), DI-IARWAD IN CRIMINAL
REVISAION' PETITION NO. 132/2009 AND ALSO ORDER DATED
2.-4;z0";i/2009 PASSED BY THE CIVIL JUDGE (JR.DN.) AND
I _
J.M.F.C., KALAGHATAGI IN C.C. NO. 236/2006 AND
CONSEQUENTLY ALLOW THE APPLICATION DATED 25/OI./2008
FILED UNDER SECTION 239 OF CR.P.C. AND DISCHARGE"-OTHE
PETITIONER FOR THE OFFENCES MENTIONED THER_EIN~4._'AND
PASS SUCH OTHER ORDER OR DIRECTION AS DEEMED FI'T..f V
THIS CRIMINAL PETITION COMING ON FOR QR-DER3:'THi--SI
DAY, SR1. A.S. PACHHAPURE. J., DELIVERED THE_E'O._[.,LQWI'NG:'~«
ORDER
A Memo is filed by the counsel for petitionerté, .dI’sIhissIti1e.”vO.
petition as withdrawn. __ _
In View of the Memo fxied and_.subrrIissiofi*ma.c1’e by the
learned co”I;::i’V1seI_V the Wpetition is dismissed as
withdrawn.
sa/s
t IUDGE
.u-«