Karnataka High Court
Mr Ajay Poojary vs The State – Through The Police Sub on 1 February, 2010
ORDER
The lemnccé (‘(}1.1ns(:’j1 for the petitioner has__’i’iied.é£ menflov’
S(*(‘§&il’1§i pe1″I1’1i:’e$4io11 in \viihd1’a1w t,1″Ié”p’et.i.ti0’:.1.
2. Takitlg into (*.01’1sidé1-‘g;ti0n ihé’ men-:10″ ‘§’i}§:_d aglid Ihéu
s1.abmissi0n me-1c§c=. the pet,.iti0n ‘:*s_ di3miss’edfas’witi;c11’aw’n.
The pef.iti0ne1″ is-_-aix.Iiberfiyvt<5"–éE;n]§I'~Qach the trial C0ur1
in \-'i€?\~V of fi1i1T1g_VH;':t" the ;-:~1-mtfg€sVhet*.t. ' "