Karnataka High Court
M B Manjunatha S/O Bhootegowda vs The State Of Karnataka on 5 September, 2008
an-r”~aww’
“f,.’~j* “”*”WMM!\M nlwn uwum ur” Hxuwmwnznxwb. flmafi mwum U2″ KAKNWJAKHE WIGM COURT GP KARNAYAKA E”-316%”? CUUW
can men 015.438 CR.P.C BY THE ADVOCATE
me vermonea mnmzs ‘ram 1*:-us Howme
mar 35 92.53559 to aaanse me mmonea
IN THE EVENT or ARREST IN cR.No.11?m?%T-6F T T
V..V.F1JRAM 9.5., MYSORE DIST, WHIQEI 1’5
ma me GI’-‘FENCE PIUIS. 341, 3O2V”OF”IP¢’1,Rfw.V2? 9F7 A
IHUIAN ARMS ACT.
This Pstition coming on ffi.__
Court made the fofnwirg: ” _ ‘ ”
Learned counsel for thc P§ti®ii_§rv:%a§s%;_
Sfllkiflfl permission to wifladrifig * ‘
As mind in thu is ‘horrnithnd
to withdraw an mama. fjjm putsuon is
dismiosaed as uy.éa.)draj§r:-$3: V
II!!!
Sd/-3
Judge