Karnataka High Court
Mahendrakumar Singh B N vs Sonnappa on 20 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 20"' day of October, 2010
Before
THE HON'BLE MR JUSTICE HULUVADI he Q A0 "
Criminal Petition -1' 0'
Between:
1
Sri B N Mahendrakumar Singéh
34 yrs, R/a # 4, Padrnalaya
2*" Cross, Madhavnagar
Bangalore 1 V
D V Jayakrishnaprasadi
S/0 late D VRathna1n"
R/a # 522., Siiideyi .. "
New iDiago:-ial R':-ad,'3T9'B1ock""'~'-- '0
J ayanaga r, Vfiiangaiore' - _ -- 0
(By Sri K Rdaghdavendrad
_ And: " _{ 0 'V
I 3. Sfi'Son11a_§p.a S/o «Kempanna
"S0 "yrs; R/a'vMiti,e:1"_1a"1*.i Village
Mi.ttemariV'14g5_b1i, Bagepaiii Talnk
Chikkaballapur Diiistrict
5
(\
fie"
Petitioners
Respondent
<._'_'(-By Sri Deghraj & P Changalaraya Reddy, Adv.)
* T * fetition is fiied under S482 of the Code of Criminal Procedure
- ufspraying to set aside the order passed by the Magistrate, Bagepalli in CC
' 220:/2009 on 1.10.2009.
Ix)
The Petition coming on for hearing this day, Court mado""tE1.e
foilowingz
ORDER
P’etiti.oners’ counsel has filed a meb.mob_$eé_ki1utg “-p_e1mi’s:~;.ion_
withdraw the petition as not pressed,’
Memo is taken on record, ‘”V?etitt-{on 31$ not piessod