High Court Karnataka High Court

Chandrashekarayya V.Hiremath vs The State Of Karnataka on 25 February, 2010

Karnataka High Court
Chandrashekarayya V.Hiremath vs The State Of Karnataka on 25 February, 2010
Author: A.S.Pachhapure
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH--AT
DHARWAD.   

DATED THIS THE 25m DAY OF FEBRUARY   
BEFORE   H n _
THE I-ION'BLE MR. JUSTICE   _ 
CRIMINAL PETITION:Np. 7é2O"of2OO:,_c§--"..  7': " VV .'
BETWEEN; '  V V.  '

CRANDRASHEKARAYYAV. 
HIREMATH,  ~ 
AGED ABOUT 43 YEARS, -- I
OCC. SERVICE," ,  
R/O. KALGIIATA,GI, _  
PRESENTLY RESIDINGW  _
AT GANDI%IINA"GAR;--V.. ,  
I»IUBLI_._%__V    "

 PETITIONER
(BY     '
AND : V % ' 1'

-' -   STATE OP'*RA_RNATAKA
'' .PO'LICE' INSPECTOR,
 ' ..KA1LAGH~ATAGI_POLICE STATION,
 I{ALAGH..A'FAGI..~'
     RESPONDENT
 ' TRIS CRIMINAL PETITION IS RILED UNDER SECTION 482
 CR.P.C. BY THE ADVOCATE FOR THE PETITIONER PRAYING TO
i."SE'1'~ASIDEgT'HE ORDER DATED O3/09/2009 PASSED BY THE
.jPR1CNCI'PI4LuL SESSIONS JUDGE), DI-IARWAD IN CRIMINAL
  REVISAION' PETITION NO. 132/2009 AND ALSO ORDER DATED
 2.-4;z0";i/2009 PASSED BY THE CIVIL JUDGE (JR.DN.) AND

 



 

I _ 

J.M.F.C., KALAGHATAGI IN C.C. NO. 236/2006 AND
CONSEQUENTLY ALLOW THE APPLICATION DATED 25/OI./2008
FILED UNDER SECTION 239 OF CR.P.C. AND DISCHARGE"-OTHE
PETITIONER FOR THE OFFENCES MENTIONED THER_EIN~4._'AND
PASS SUCH OTHER ORDER OR DIRECTION AS DEEMED FI'T..f  V

THIS CRIMINAL PETITION COMING ON FOR QR-DER3:'THi--SI 
DAY, SR1. A.S. PACHHAPURE. J., DELIVERED THE_E'O._[.,LQWI'NG:'~«  

ORDER

A Memo is filed by the counsel for petitionerté, .dI’sIhissIti1e.”vO.

petition as withdrawn. __ _
In View of the Memo fxied and_.subrrIissiofi*ma.c1’e by the

learned co”I;::i’V1seI_V the Wpetition is dismissed as
withdrawn.


     sa/s
 t      IUDGE

.u-«