IN ME PHGH Comm’ 0? KARNATAKA
CIRCUIT BENCH AT’ GULBARGA % _
mrrgs THIS THE 25% BAY 012 JULY, 2oeS%:A’%f n
BEFORE A % j i N
THE HOPPBLE MR. JUSFFQE :§A:§ANDA%i4′..’A% ff ”
Crl.R No.1134/26¢?
Between: ‘
Meerajuddin N Pat_e1,~._
s/omjamuddin Iéaite1,;i=* _ . ‘-
A366 bout 45 yearfi, ~ -:–
Occupation: Businé.ssg ..
C11a.ix’% &sv’IvE>2-.t1_aVg’ing’I;?iz:ect<)r,.
8 K S K awaited Mega &
Omce at Mannackhcli; A. _
Taluk i~Iumna b_ad,_ ' v <
District : BidarFa$85 " .. Petitioner
(35; Sri :<4f5§;pa Rao,V Ac§_v,_}j 1111 A .
% ..
L N Agarwai,
‘ bout 53.33am’; Occupation 2 Businsss,
Rf 0.5-4»-“3313, Stériing Aparfiment,
. . Ran.i»G111::j,
“(A P) –~ 500 003. BR Respandcm:
( _B¢_fg_ ZS Bhagawan, Adv.)
V T This criminai pefition fiicd under Sectiim 482 of C£°.?C,
pftaying to quash the order ciatzd 3’2.2(}G’?’ in CC
*F~f0.76’2f 2003 passed 33;” flifi Additianal JMFC (301111,
” Humnabad, an the appfication filad by the petifioxzer under
Sressticsn 3} ii. C:r.P{3.
This criminai peiition cemiag on for admi-ssiéjzzts.
ciay, the Oourt made the following: –
CREE}? I
Srj K Appa Raw, lea1″nér(§iv._V:vftim_.211sc§.I’ “£0145
petitianer, would submit t}:}_at ‘ Ems Mfieen
tmnsfezred from the courtv ;bz;ioW_Vcompetcnt
jurisdiction in Andhra vPra£:§::si;;,« ii: 1:: learned
counsel for ;;:etitio;1é§:r4 has become
infructuous. The «s1z’i2::;:*;issic-i1’ésA’L*§,ii”€ii <)1:ifrecord.
Petitioif; is" 'as. become infmciuous,
SC,/_
JUDGE
Bkm.