High Court Karnataka High Court

D V Kundar vs State By Cbi on 3 November, 2010

Karnataka High Court
D V Kundar vs State By Cbi on 3 November, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE-._
DATED THIS THE 3R9 DAY OF NOVEMBER zogiof 
BEFORE ' V _ t '
THE HON'BLE MR. JUSTICE C.R; k'u'MA'RAswAVivsY_  
CRIMINAL PETITION' No.S'59t3,(2oo9div_tT%l'A-. . " "
BETWEEN: V  V"  
D.V. Kundar,
Aged 68 years,
S/O V.M. Saiian,   «
Resident of Devikmpa,  .  '
Karnad Bypass, Mu_i.k«i-.,_V  1

Mangaiore Taiuk,_V   _ .    V
Karnataka--574154.  B     Petitioner

(By Sri. GanestiKofnaruii,J'Adv»oC'ate)..wW "
AND: V' 'L V " t a

State by CB1, V  

BS & FC,"E_a;Tanga!ore," -- V

Flepreserviitéd by its  """ 

Sta ndingy Counsel' and

Public Prosecutor,   "

in High Court;»    Respondent

 Sri. C~...H.  Advocate)

 J'ThVis. Cirimsinai Petition is filed under section~482 of Code of

113.,44:'-'--VCri--n9iinai,Pi?ocedure praying to transfer specia! C.C.No.245/O2 on
" '.'ith__e"'fiiey; of the xx: Additional City Civii & Sessions Judge and





Special Judge for C8: cases, Bangaiore City to any othertsoeciai
judges Court in Bangalore city etc.,   "

This Criminal Petition is coming on for admissiiorajV'thVii'sRda'y 

the Court made the following: 

ORDER

Learned counsel for the petitiioner has._fiied a=’rnejmoVVda§ted

3.11.2010. The memo reads as

“The undersigned most that he
may be permitted togWivtiidraizmftheVVaiooye petition
with iibertyto; transfer of C.C.

245/2002 in\:;§i;ifi§”– or the Code of

CriminalFroeedvuré’; theinvterest of justice.”

2. In view’: of the “‘ine»–rrio..’4dqated 3.11.2010, this Criminal
Petition i’s_§Ad”ismisse”ci..éigviwitiiwdrawn with liberty to file a fresh

oetitionV.sVeekvi”‘ii?g for-..transfer of c.c. No.245/2002.