Karnataka High Court
Araga Jnanendra vs K M Ratnakar on 8 September, 2009
A '
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8'?" DAY OF SEPTEMBER 2009
BEFORE
THE HONBLE MR. JUSTICE ARALI 2'
CRIMINAL PETITION No.3694;/_2C(:).6 ' A
BETWEEN A A A A
Sri Araga Jnanendra,
aged about 50 years,
S/0.1ate Remanna Crowda, _ _
Member, Karnatakafitate -.
Legislative Assembly.' " 2. V '
R/o.Guddek0ppa Village, '
Guddekoppa Post, _ '
Thirthaha11_i,'i'a_1u.k, _ . _
Shimoga Distr§Cit,. , j-- V A \. IPLE: TETEGHER
[By Sri "Lank,es11,Airidvifiarisri c V Nagesh, Sr.Adv.)
years.
= S',-/.0.1aite'_v»Manjappa Gowda,
R/0.Thirti1aha11i,
Shinioga District. ... Respondent
{By A H Bhagwan, Adv.)
This Criminal Petition is filed U/S 482 of Cr.P.C.,
praying to set aside the order dated 22.6.2005 in cc
.....s'*"~/'
"3
N0.468/2005 passed by the learned Civil Judge
[Jr.Dn.) and JMFC, Thirthahaiii.
This Criminal PeTt&z:'i2;aheoming on for admission this
day, the court made the following: V '
ORDER
Sri Lankesh, the learned C0unse1_fer..A’ff1€V
submits that he may be peifinititetjfiv ‘
petition. In View of this s:’ibmissi’0n,V’the pvfesent p.etitio1f1t*
is dismissed as withdrawn.
ssd/.
JUDGE