Karnataka High Court
Sindhu V Krishna vs Smt P B Shajina on 3 September, 2009
*1" IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE SRDDAY OF SEPTEMBER 2009 BEFORE THE I-£ON'BLE MRJUSTICE SUBHASH B.;3gb':' ;;~f ft _ CRIMINAL PETITION N0:553/2663 f'jj~. « BETWEEN: S S' M S Sindhu.V.KI"ishna, Age 29 years W/0 Mr. K.A.Ravikumar, R/at No. 13. 8"' Main, 2351 Phase, 4"' Block, 3" Stage, Banashankari, . _ Bangalore -- 85. H 'S ;7.'."' PETITIONER [By S1'i.L6ga1So§_i1tiSo_fi.s, Aeysg) V. AND: S 2 ' S 1 Smt. P.B."Shajino, _ " Age'-.35=y'ears , * 2 W/o TA/Ir.'D.V;V.S ._M_11f"thy~. R/ at N'o,_2O37, Sapthagfii, 5"? _Main,'\'3"' Cross}. fianara BanK.L«ayouV't, . ''Vidy:aran.yapurafn''Post, *. .,Banga1o:re 97. .. RESPONDENT
2 2 “Mr.D;’J’;’V.S,.’VMurthy
A Age 35 yc;ars, …..deleted as per the
V\70rkAing”at “Northern Trust” order of the court
” 3 On 14/02/2008.
“Srflengar 8: Co., Advs.)
This Criminal Petition is filed under Section 482 Cr.P.C.
«praying to quash the proceedings in C.Misc.No.l1 14/ 07 on the
File of the Court of IVAdd1. C.M.M. Bangalore.
-2-
This Petition coming on for admission this day, the Court
made the foliowingi
O R I) E R
Learned Counsel for the petitioner submits that, the “be
dismissed having become infructuous.