High Court Karnataka High Court

G Janardhana Reddy vs State Of Karnataka on 1 December, 2008

Karnataka High Court
G Janardhana Reddy vs State Of Karnataka on 1 December, 2008
Author: N.Ananda
IN THE HIGH COURT OF KARNA'rAKA,.._%'   

cmctm BENCH AT BHARWAD    

DATEB 11113 THE 18'1" DAY o§«o'EcEMjBE§§;f'é0s$     V'

BEFORE   _T ' '
THE H(Z)N'BLE MR J'UQsf*I'»1_cE  N.._ma5§~i~pA.j""  
cRL.p.mo.3g3c.3xI'2,0G2% % V'

BETW BEN:

I. G.Jana1"c1hn*:n_R~t:dd3F; A':  V"  ..  V
Sfo late Chexiga R£s:i:15r;..':;.  
Aged ' " 
Member ofvfgegislative "t1'{>i::nci1.
statt:  _   ' -
R I 0: Asholmag3'£3_L'.¥iavai:a1bl1avi,

E-'3/'£3 Chinna 

'V " ~ .As~=d"'ahou"M0 years,

V  R/9:"A_s31_dh1agar, Havambhavi,

A _   .. PETITIONERS

(Bjr':'§ri  D.Kulkarni, Advocate for

 Baaairgrprabhu S.Pati1 Amswociatcs)

  §{.a§';a': c::f Karnataka by
   Forest Department,

Bellaxy Range Gflicer Division,

 Bellary, Rep. by the Pubfic Prosecutor,

High Court of Karnataka, Bangaloxe.
.. RESPONDENT

{By Sri P.I-£.Gotkh.:indi, HCGP)

This petition is fiicd under Section 482. -« .V
to quash the FIR 930.435] 2006 in .’I*es:t__A<:;f_£., f

1963, against the petitioners.

This petition coming oggiiggj admisgm' the = "

Court made the following:

The faked a memo
for dismissal fhe memo is taken on
xecord.V is as withdrawn.

Sd/-

Judge

m+% —