1 IN THE HIGH COURT or KARNATAKA AT BANGALORE Dated this the 18"' Day of February 2010 BEFORE THE HON"BLE MRJUSTICE JAWAD RAHIM CRL.RP.fVO.247/.2010 BETWEEN: SRI.MA+~tADEvAPPA, S/o.cHANNAPI=>A, ._ AGED ABOUT 37 YEARS, R/o.LALAL\:AHALLI VILLAGE, KASABA HOBLI, iR.,A',«., AGED A.t3ou_T'3D ':<E'A..RS,__ 2. PUSHPA _V . ._ D/O, M.ARADEy..A PRA, AGED AESOLJT 5 't'=EAR_S_. 'PDQIA . "D/_0" MA'H,VADE\1A"R.RA ' .A"G.E,D ABO%J__T"~"a"'YEARS RE'SRoa_t'DE.NTS 2 81 3 ARE MI:\1D.RS'«;REPRESENTED BY V " _THEIR'MO?HER AND GUARDIAN, RES.RGL\JDENT N03. 'RESPONDENT 1 3O 3 ARE
= ., RESIDING AT KALLAHALLE
” VILLAGE, HALL1 MYSORE
HOBLI, HOLENARSIPURA TOWN,
..RESR0ND£–:NTS
THIS CRLRP IS FILED UNDER SECTION 482 OF THE
CR.P.C PRAYING TO SET ASIDE THE ORDER DATED 23-12-2609
i/
2
IN CRLRESPONDENT NO.319/2008 ON THE FILE GF THE FAST
TRACT AND ADDITIONAL SESSION 3ODGE AT
HOLENARASIPURA AND ALSO THE ORDER OF THE
MAINTAINENCE PASSED BY THE C.J.(JR.DN) AND JMEC, AT
HOLENARASIPURA IN CRL.MZSC.£\lO.24/2006 DATED :,_o1–12–
2008. .”.’a =
THES CRLRP COMING ON FOR ORDERS T1H3iS”‘DR$(‘;
COURT MADE THE FOLLOV8Nl%:D E R
Petitioner’s counsei submitSa__tha_-t-
objection she may be permI’tt.e.d §r,;h:e_pr_§aSéht.:V:D»
petition and to re~fi|e the petit{5n,1’tn.prdér’.- ”
V2′;t””rhE]t;eq£ié:s’t iS–.a;C–ce;)’t’é’d’;’ Pet§tioner is permitted to
withdr:é:yv”tT’r1e pétiTti’Qh’t’yxfithfliglbérty to take such legal course
as iS_avaiVI’ab|%e’; V’ A
Rg’tst.;_on st’ana.s«dismissed as withdrawn.
Sd/-5
JUDGE