High Court Karnataka High Court

Kallappa S/O Satteppa Chambar vs State Of Karnataka on 17 November, 2008

Karnataka High Court
Kallappa S/O Satteppa Chambar vs State Of Karnataka on 17 November, 2008
Author: N.Ananda
IN THE HIGE COURT OF KAREQATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 17TH DAY OF NOVEMBER-,_::2oQ3V'L' 

BEFORE 

THE HOEWBLE MR. .1Us'rIJt:1f:_'. i<:..,;é;:~éA1§:':;§'~ . «. " 

CRIMINAL PET1Ti::mi:c;. 73w{:2<3Q_'a  

BETWEEN:

KALEAPPA V H

S/O SATTEPPA CHAMBAR,

AGED ABGUT  2'~§:g.Rs,==._

oczc; AGRzo:_t1::'rURg_,_--_;  _ _  
R/Q NAND:¥:UR;;x.v*£LLgg.~E:5f2GCs8 REGD. FOR THE GFFENGES
-.m:~t:sHAB1..E U18 302 85 201 09* we won ANY CONDITIONS

  WHICH THIS HONBLE COURT DEEMS FYI' UNDER THE FACTS
   £¥.E'~§E) CIRCUMSTANCES CFF' THE CASE.

THIS CRIMINAL PETETION COMXNG {TIN FGR ORDERS TEES

BAY, THE COURT MAQE THE FOLLOWENG:



ORDER

When the matter is takcn fa:

Ah¢mmg,% 1..;:a_méd

counsel for pciitioner would A.<'1:ha1»{g ;=;M.s]:*.etz,*¥;»V 'V

been filed and seeks permission 'withdhrxaw. tfmj S

The submission is ;5Lu¢ea'c;1f'}x£:;c¢ix:;§ Petition
is ciisnrzissérd as Wifi;draW¥V4";" * :1": " 7 ~

~ A Judge

Kmv