Karnataka High Court
Ananda vs State Of Karnataka on 9 March, 2009
E\D Gem;1Ng..§1é§j'2e0s This Criminal Petition eomiz1gV;;=;1 for Court made the foi}owi:n,g:-- 93.9.33
%
in the light of the memo iiled.:I:>y ‘ihe leafzied ctciunsel for the
petitioner, the petition is grassed.
sat.
‘judge
b1:1v*