Karnataka High Court
Veena Ponnappa vs The State Of Karnataka on 25 May, 2011
I
IN' THE HIGH COURT OF KARNATAKA AT BA3{\é'GA.: _
DATED THE} THE :25?" may 05' ;'1f]f .
BEFORE: «_ « ' V _ V
THE HONBLE MRJUSTICE
CRIMINAL PETIT1C )N..No. 40.36 0F=:2 <j %
BETWEEN :
1 . Veena Ponnappa,
W/0 C.T.Ponnap_}§a, 1
Aged 24 years,
Residingat N013 '-104, V 1Si',F1O'QrA,"'* " '
G0va1idh'a_n'_'VApé1rtmé3f1t,~, V'
913,4_.1:--?:i I\{{jéLi;1,..3fd Crosg, '
2. ISrim.ath'iBang<:ré;,-.,.._ - '
Aged 46. yefars;
Residhlg at V."v'T . Nilayafi
_ Gowii street, :*.{1adikeri,
"KQdagu-District. Petitioners
and Smt.P.C.\/iinitha,
' :A§ivQC:%i_t'eSj'~» '
.. T.E:1<3 State of Karnataka
. By Siddapur Police,
Virajpfii Taluli,
Kodagu District
'H 2. €3f§.§:1r:$app;2g
S50 Lzziéi €3€G¢'?hi::1::i:1§3}":,,
fiagesté 39 yszgrseg
')
Residing at Kannankad Estate,
Pest Box No.6, Pelybetta,
Virajpet Taiuk,
Kodagu District. 1' .
[By Sri.(},M.SriniVasa Reddy, HCGP}
This Criminal Petition is
CR.P.C'.. praying to quash eihe privafie Compiaiiht' fiIed'~by>e.
the 2% respondent agairrgsfi the" peéitis:1e':ts"'~23" P.C'_~.
No.4?’/2010 before the Ci\e%”1’1._J1,1_dge”‘{-_Jf.eD:r1)Kfiz JMFC,
Virajpet, Kodagu, for these–effenC’e.s puhishable under
Sections 406, 416, 418; 420, and 506 of IPC.
This Criminad orders on this
day, the eourt’Am_ade the fQ1}ow1’hg: L
V’.._Lear11e<:u='e€;i1r;s'e.1:"for "the petitioners has filed a
memo see1{itv1gVV"disfnis'sa1 of the petition as withdrawn.
Thefiierno is plexeedian record. In the light of the meme,
V' the pe:ii§Qi:…_is dismissed as withdrawn,
Sé. ,1; Q;
EEDGE
‘A’-:Rs,?*