Karnataka High Court
M B Basavaraju S/O Late Bore Gowda vs State Of Karnataka on 11 August, 2009
IH THE HIGH COURT OF KARNATAKA AT BANGALORE
EDATED THIS THE 1 1th DAY OF AUGUST, 2009
BEFORE
THE HOIWBLE MR,.3us'rIc:;3 SUBHASH i3.;§.1§)_I x
CRIMINAL PETITION NO.550l2008
EETWEEN:
1 M.B.BASAVA§3i;§..7$ U, ABVGCATE,
AGED wow? 35 vmaas,
S/'O LATE BORE GOWDA, "
R/'0 r~s0.327,
MAHADESHWARA NILAYA,
KAVERINAGARA, ~
MANTDYA,
MANDYA DISTRICT.
M.B.NANJESP.i
AGEZ'vI}~ARO'UT 3'::~:;¥EA'Rs;..
S ,1 (35 LATET' BREc:ov.r13A.,._
133/cs...Rag}:rvtu':>i;:m~Iss,T;»iia.:,1;ig ' '
KOTPEATHI HOB1;.F__,"~._ V _
MANDYA '1'ALIJi~i Am; .--DI's:»TR1C:'r.
B;;N';MQHAN"~ ., V" "
¢.2'i;%E"3E:'£} wow? '39 VYEARS,
A,:o"'B*N.'HAmuNDA1AH,
' '"SEN.IvLGR'5?E'CHN1LCAL OFFICER,
INSTITUTE OF PLASTILC3
2 .§§§Ti(}IV1€F%}E§I§Zii§¥'{"§ AND TECHNOLQGY,
A ,__MYSO;I?E'f{i}TY, MYSORE DISTRICT.
. . . . PETITIONERS
{By S:ti..K.S.1%.RED{}Y, Adv.)
'§3Tf'fI'§Z 0? K5.§2NAT£'&KA,
MANDYA RURAL PCBLECE,
«IBY STATE PUBLIC PROSECUTGR,
PHGH COURT BUILDINGS,
AT BANGALGRE --~ 560 001.
RESPONDENT
(By S1’i.fiO3\¥NAPPA., HCGPJ
W33,
THES C1R};..?P FILED ms 482 (31230 BY THE AQVOCATE FOR
THE PETITEONERS PRAYING THAT THIS HQNBLE coum MAY BE
PLEASEE) TO QUASH THE F.I.R. REGISTERED AGAINST THEM IN
CR1ME.NO.27f2008 OF MANDYA RURAL POLICE; STATION. V V.
THES PETITION comma on FOR ADMISSION .
CGURT MADE THE FBLLOWING:
ORBER ”
The learned counsel for the (se£é’ks; ieavc
Court to withdraw the yefition. V»
Accordingly, this petition is: as’ Withdrfafivn.