High Court Karnataka High Court

K A Vishwanath S/O K.M. Anand vs The Station House Officer on 6 January, 2009

Karnataka High Court
K A Vishwanath S/O K.M. Anand vs The Station House Officer on 6 January, 2009
Author: N.Ananda
IN 'rem was COUR'I'0F xamxraxa AT 

mmn ms TE-IE é"3""fi.P£Y{2fi3'L1.F&HUARY~   

TIE HONBIE      %'

   » fl   
amwasm  V  

K.A.V'whwa:nat11
SIo.K.M.Anamd A _ » V
Agedabuut§S.yegm V   - 

Rfat    _'  " 

Mumad   '

Head Const.a"i:h';No.'}.3._  ._ "  

  
  . _'

(By M] a .1' & " 
  fiL:§.\r., )

 

'  %  Stafion

--    

Pfmnawaz, Addl. spa

1% criminal petitian is filed u{s.4{-’38 praying in
Mflargethepefitionwcnhaflmthewmtofhh arrestin

é? ~ -€1 r.Re.123IG? of seam:-pet PAIN mm SIIFFERING-., on
the file ofthe Civil Judge (Jr.Bn.) &J!U[F’C., Somwarpet,
V’ which ‘3 for the afiance pluf 85.279 M3. 304

[A] offl’C.

wwwu-an wra awwwmmvmammww flEWK’fi Iu\-Ffldlkfi WV” mmmmmfimmm WEWW bflfiwflfl W?” fiflfifififlkfififififi Vggqflydg

This petition coming on for ordwa tlafia

Court mada the fiolkzwim: ¢ 2 ”

um learned camm; 1

mm» far withdrawal :2!’ V