High Court Karnataka High Court

J S Jnaneshwar vs Shivakumar on 19 August, 2008

Karnataka High Court
J S Jnaneshwar vs Shivakumar on 19 August, 2008
Author: Mohan Shantanagoudar
ZN "ms H1eH coum or KARNATAKA AT B§§1$(%'3.@§EV.
mxrea THIS me 19*" my OF Auspsf,    Q 
3:»:-sr=or;ém   T           kk   X 
THE HUMBLE MRJUSTICE. ,5Ao£+Ax~ ;  %
CRIMINAL  

BETWEEN:

J.S.Jnaneshwa:"-._  V     
 .    V   
C] o.Ganesh-ifiifigavair.' ._  '>

(By 81:} Sanjay  Pa{iL£;..Adv,,V abfiéiiffi
            

.8/o-Kn'shnapo¢iatik«%   L 
=.z-aged 23 ye:-'ars*= -

 SaE:égia$hapura 1'a_h1k
 Haasz-m..jDist.L-- .. RESPONDENT

Vévfificfiafit for tin: petitioner praying that this Hoxzafblc Court

Ta-.1’cs.Hax1c Kiixiigwgv ~ ‘T
Hallimane, Kasigbaflobli

T P. is filed under Section 482 (‘sf Cr.P.C.by the

.2-

may be pleased to quash the entire

CC.No.546/ 2004 pending before the Civil Judge .{éV§r.’D£i.g’}–..a’:::€_l__ ” _
JMFC at Sakalcshpur, arising out of PCR.NO. 125/ flied;
by the respondent for the offengcs pu11iSh:;§b§e’~..Vut;ti:n1″ –« .. V

Secnbns 142 and 138 of N.l.Act.

This (1rLP. coming on for or£ifirs–= {his 691$?-th¢.3

made the i’l1awing;–

. o R z3_%_%_§_%:_%1n.3%

………._.-…..–.

Leamed counsél _beha}f 01′ the

petitianer segks’ tag” ptztitian.

as withdrawn.

salt
Iudge