High Court Karnataka High Court

Hubli Saraku Sagannikedarra … vs Shaukatali S/O Moulasab Mulla on 8 September, 2008

Karnataka High Court
Hubli Saraku Sagannikedarra … vs Shaukatali S/O Moulasab Mulla on 8 September, 2008
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 3TH DAY 91? SEPTEMBER 2ot)a§L--Iw: _

BEFORE

THE HOPPBLE MRJUSFICE    

CRIMINAL PEITPION ao.¢e%m;2ov8»II I   

BETWEEN:

Hubli Saraku Sagannikedarra   .
Sahakmi Pattina   j' V ..
R10 Room No. 1 Ifird Float," Eureka  
Trafic Island, Hubli,      =
Represented by its Mane' ~"r,.  I

Shri Chandmsclrlgar, Sip   

  I3.   

RI 0: Room No..i_.. II§r£:1Vi*'l9ox:._ Eurelm Towers,

Trafic 'island, Huiafii, Dis'£;--'j¢'t-- shamed. ...Petitionc:r
(By sn: M.G,_MaIa§a§Ié;.Ad:§3a¢ate)

.:;a__1~_:,:;i2.,: 

.  Slo Moulasab Muna,
 _ 23£gc:" -4:8 T_Ci{:c: Business,
"R/'O; Kafiafisaihfiujlding, Ghantikcri

Oni,°I~lubli  at Osmaaiya Coiony
BijapurV___E'€t>a;d, Afiaaipur, Dist: Guibarga. ...Rcspondent

............-.4.

A  criminal pctiuon is filed under Section 482 ofthe

V   '€5otia"of mammal' ' Procedure prawn' g to quash the impugned
  order dated 10.06.2008 passed thereby direct the restoration
 ..._of the Private Complaint C.(3.No.I261/2006 on the file of

JMFC 11 Court, I-lubli, ibr disfil on merits according to
law.

This criminal petition coming on for oxticrs this day,
the Court made the following:

1/



OR!)ER

Heard the kearned cmmsei for the  .

time. Dunn' g the course of his _;a1fgume1:_:t'.§,"'  "' 'V

counsel for the petifionerv submitted  

to press the pefition and  avail  5;  >

filing a revision. Accordingly,  a   mmo
reads as under: .. V 1 A"
" Herein, the   submits
memo as finder.  V' 'A V' H «V

1.

. In” pf” petitioner

intentia. 1f§;reee 1:¢t ien jbefore Hon’blc Est

Judge, Dhaxwad,
at-.Hub1i.– petition is not

_
‘V aocoxfiingly the present
V Pefliieii is not pressed, with a liberty to
‘-pm-sent Revision before appropriate
.t<§T:ifieet ends ofjustioe. '
Hence this memo not pressing the

Petitien."

In View of the said memo, this criminal petition is

i as not pressed.

sd/-L
Judge