High Court Karnataka High Court

Manjunath H B vs State By Hulimavu Police Station on 7 August, 2009

Karnataka High Court
Manjunath H B vs State By Hulimavu Police Station on 7 August, 2009
Author: Subhash B.Adi
wM"W:rtI"\-mvrnwxm -mwur

nwwmmwmwmfivm maswm wwwzfg. gr NRKNMEMRA mun EUURT U5" KARNAYAKA HIGH COURT Q? Kfiefiwflfkfifi HEGW CQUR?' 0?: K&fiW&C'§"fiKfl HEQH €095

m THE HIGH couwr or KARHATAKA AT aansségtazsaa
zwrnn was THE 97" man: or mcus$...2_¢§_$"'.;* 
wrong ' " vv 1% "
ms I-IOH'BLE HR. JusT:é§"s:;mmsg 
cnmwu. P§PI'1';O!i':t€D. '--.3n476»)'£~§$_6_§':_ = "  Z
3.3. fianjunath,_
Aged about 50 yearsfi"v  
S/a Late Chikkabyanna;;A'
Riat Nu.49/45, "

Bangalore -;"56Q_.O?6';, g    PETITIONER

  --. 5  .L  ABV'. 3
State     
Palice Statian, "f S- '
Bangalore-.--._V - V     nsspormsm

  {§*:Vs;_=,xV. 3. BALAKRISHNA, ms?)

 Z8 FIED u/3.433 cm-.c PRAYING 10

"mi-:£x'r A   GREEK or ANTICIPATORY man In cum
£5,135/zaba 5? THE nsmozmmr (HULIMAVU) yous: mm

V'  AA asmazsit 'TI-IE am':-rxoxxa IH THE Evwr or ARRE£'i' B? was
 _:g~d'm:cs.

THIS CRI)fi!~iAL PETITION CGQING 05! FOR EJRIEERS
'1"§'IIS BAY, THE COURT MADE THE FOLI.s3b"ING=:--



CUM??? U? KflKNi5W"%%.:% NEW!" MWWKE  flflflflflfiflflfi Hiwfl {.mlL3U§VH U? mnxmmmmn Mitzi?! KAJUK! ur IERKNMIRRA fiibfl LUUK! Ur EERKNAEMEKR Nib" LUMM

O R D E R

Leaxnad Ccunsal far the petiticmar

name sacking permission to withdraw tha.V__g$i:.§::i’!if3″;c§Vri K V’

not pzesaed.

Accordingly, the patitign i_s ‘ iéés

vi thdrawn .

Rbw”