IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29?" DAY OF OCTOBER 2010
BEFORE
THE HON'BLE MR. JUSTICE C.R. KUMARASW-AMY_t.".
CRIMINAL PETITION No..Si"8O7;'2.p:g 2' V V'
BETWEEN:
M.Munira}',
S/o fate Oblappa,
Old Thippasandra, _4 V
H.A.L. II Stage, 11"' Main, 8"'"'.Crossn, g S
Bangalore-560 O38. A'-O.i'~...-[Petitioner
(By Sri. B. Nagarajjcm,'«.A:§§--voéate)
AND:
1. State of Karnataka} "
Represented by nits» _ .
_ Directcji{r General"of_VPolice,
"Bang'a..|orcj;, """
2. 'Sta'te_ or Ka.rna"ta.ka,
Rep rese nt'er.']j »b__y' ~ its
Inspector of Po.lice,
Indirahaganr Police Station,
Indirana'9..3\r1, Bangalore.
State Karnataka,
__é1Re'presented by its
Assiistant Sub Inspector of Police,
«,In'd'iranagar Police Station,
" j1'ndiranagar, Bangalore. .. Respondents
This Criminal Petition is fiied under Sections 482 and 483
of Code of Criminal Procedure praying to direct theffirst
respondent to initiate appropriate departmentai procee_”din*g’s
against the second and third respondents to suspend~”t~hern__!’frqm.,
duty.
This Criminai Petition coming up f;5rA”o’rders–i.onitt§i”s«.dayf7tne.
Court made the foliowing. ” ”
Learned counsel for the petition:er.:fii–e_s a dated
29.10.2010. The memo reacisfiasp u.nde’r;.
“It is respectfuify subrnittied. t’i1.aAti.C»ti’i.é’._pé-titi’oner may
be perniidtte’d…:’tlo “Cr’i’rnina| Petition and
thus rei1der4″justiVce;’fI ‘
2. In.viewi4of _t’he_rnemodated 29.10.2010,. this Criminal
pfet’iti.on i’fi€.aiSf¥1iS$–E;d as w’i’t’i”idrawn.
Sd/–
Judge