Karnataka High Court
Mala vs The State Of Karnataka on 13 March, 2009
9: THE meg COURT OF 1-:ARNA'1"A1<;A T' '
Dated this the 13*" day 2:199" -- _': '--
Bfafgrre A. ». .
ms HUMBLE MR JUSHCE %'1"flLU§'Aflf
C¥21nznal' ' Peneaaa:g5..V_";62;"'2' 17;isV*2aa}5
Behwen:
In C'irl.P' }.745!20(}5 H
Mahesn Kmnag..3;--e.4;a:':f¢Chi1¢m:ah- _
41 31%, Rfa Axivana-Mane" . " "
#137, 51.; V 3 " V "
E'-fear Ba1.a;nu;t-:G,e;:3apat}s;i " '1"exinp1e
B-haiiravigtlai, ._S§1irn&ga--«Dis$:'i¢'é.,_ " ' V... __ -- f Petitioner
{By Sn' N Ke:fipcgowd5,'VAdvIA)' "
In Cri.P ;;n'.23;2u0§ _ _' 'V
"i--.'V:"<s jR'aghmg;h~Mmthg_
'='x{iliag"e V V
'I)istric1- --. Petitioner
{By Sri 'shna, Adv.)
V efiéiarrxataisza «-- by
Nazarbad Pelice Station, Mysore City
Mysore
Chandrappa, PSE cemmon
Nazazrbad Police Station, Mysore Respondents
{By Sri Satish R Ciiriji, GP}
. 3 /-
:2
Yhese Criminal Pctifiuns are filed under 53.482 of
to quaxh the charge sheet filed by the respondent poiiae 1996* "
SC 23452004 before the Fast Track Com": IB,mMysore._* " --
These Cximinai Petitions earning for-A «Qfnxfi
made the following: V " , , "
ORDER
Order dateé 20.6.2002 ;jisrr1i$sir:g1j%’e€i_tions fér» zéonsigmsacution is
recalled.
Counsei , ;.,’)1etit£ime:–*s ‘}1;:vé’wf1.iefl”a .:n§}no seeking permission ta
withdraw the ‘
Memo is taken :31: « iktitigxis-.disrr1isse€£ as mt pressed.
¢ saiii,
313.5%?