'i:{;B*£ :-3;2;. s£iAR;{NA3AsAPpA K. mgsngrrrv, HCGP)
'4"*A'.."_"s;l::vr:%:101':sz' '"482 OF' CR.P.C. PRAY¥N{} THAT TI~ii'S
§~£"OE$»I'}3LE% COURT MAY BE PLEASEED cm EXAMINE
7{'4'..,:U__mf;MENT EXERCISED 3? THE TRIAL COURT, IN
;A..1§é£;>' WITH SEC. 6 (3) (a3 0;? DOWRY PROHIBITION
" AC1' IN <:.¢;:. NO. 639/G7 if)A'I'ED 22.10.08.
iN1?H§HKfi{COUR?OFKfiRNATAK&
€HRCSYFBENC}IKFGU£BARGA
DATED THIS THE 26?" DAY OF MARCH, 2§§'G9j'{ "E
BE?GRE:*M"~ ' " x
"ma HGWBLE MR..}{}STiC1E} é:;B::§ASHJJB..,A9,: A. " A T
CRIMNAL .I?'E)'I'ITf{T)»N.,: N{) . 8'"fA64.[2V0()18v:
BETWEEN: _
ASHOK. Sm KAsH1NA'1j1mrAé'M;§
AGE: 30 YEARS'; ,ecc;;A'A'9x?§;~{:_A%:jE_,V_
R/O {)'FHAG}'\%'E'1LLAC}§3, =: ~_
TQ: HUM1_sm.BAn2;;_,_::g1s*r;: _I_3'i£}AI?-3'. .
_ .,._'¥'E'¥'ITIONER
(BY sm Av1NA$a_ 'UI?LO§}s:égE?»,:'P:3§ViT}CA'I'E}
AND: V' . '
S';-:'é§*:*;a--.TH§6ui<.;'H H.uMNA}3¥Ab
POLECE ;sT5:r:Qre., _
H.RESP0NDENT
'?:*;:;S""'c:R:M1NAL PETITION IS FILES UNDER
THKREQGRQS AND QUASH mg PORTION OF THE
THIS CRIMINAL PETITION COMING ON
ADMESSIQN THIS DAY, THE <::0t3RT MA9E... "?1fIE'*:j'AA,,
FOLLOWENG ;--
ORDER
A joint memo signgzsié by p¢:{i%i0ne:.v–‘;’a11.{‘i “th€§
re:sp911der1t~comp1ai:1ani
flied, inter aiia pafV{i€sAVVvhave
settled tlxe {iispute withdraws}
of petition. i:*I:<:-égcl Plaader.
This the proceedings
in C33. N0. 5:3a:;.?m¢%;%%f{rhe 'Jiiciicial Magistrate: ; Class
by hi$&j'11{_'igmef1f. 18.2008 has acquitted the
pcgifionar {of punishable under Section 498,
€3f ¥.P.{3. read with Ssction 3 and 4 of the
._ Act. Howsver under Section 6 {3~A)
c$i'–.Dm¢xi*ijy*.AI5rAhi}:;iufon Act 1961, learned Magistrate had
.. the pefitioner to return back here honda
” cycle and other articles. New both the husband
is. the accusad and the wife: are present befcare the
court and both have been idfiritifieci by the learned
ceunsel appearing for the petifionar, Joint mama is
taker; on mcaxd.
ff : . T ;
2′ W W»
S’
§_WJ,_,_._
Accorfiingly» the: pfitition is dismissed as V
w:ithc:%raw11.
1UD$= [
swk