1N THE mm: CQURT op KARNATAKA AT =
DATED THIS THE 2513 DAY OF N.G&’E.MBF§i§’;’v2{V§G8″””
BEFORE
THE HONBLE MR. JUS’FICE”,;1S,§5£:§§}K’i?s-. vlfiINCi?fi(§rQE3’R-E
CRIMINAL PETITION N9.47.39- .01? _
BETWEEN: ”
1 MR DIPIN KUMAR
S/0 MR. MUNNA PRASADA… ‘
AGED ABoU’r2ofg’EARs,:’ ‘ _ –
JAMNIYA vzLLp.GE;;vLI.;;)r3A3cHzY2; TA’i.’,I,JK- ‘ ‘V
BHAGLPUR ‘V .
BIHAR.
2 MR. RAKES§~}A§§UMAI2i-: _
SIO RATHAN GUVMA ‘
AGED ABOUT 2Q_YE.A-R8’T»v4 __
MAHESH KC}’i’E ‘I’1’~s;I,_.l.JK’– ”
KAGADIA D”iSi’FR1,CI’. ‘ ‘
BIHAR, ” ._
»._MRv;.%,Pkw,AN1{UMAR “””
S;’vQ MANQJ.KE}.MAR
A.$Ei’} _A’B4o’uf:*~g2 ‘YEARS
‘;FAM_NiY’.5. v3.:..1AL”-33, LOGACI-iI’r?\ TALUK
BHAGLPUR –I3;1Smc*I*
BIHA__R.
~ -MR. BEFJAR KUMAR
* s~;0..NAREsH PRASAD
“«.}3.C%EE)’_«ABOUT 20 YEARS
M J.AIviI~HYA VILLAGE, Loaacam ‘m.z..uIs:
B£:IAGLFUR ms’m1c:’r
EEHAR.
MR. VIKKI KUMAR
S/’0 TANU PRASAD SHAH
AGED ABOTU 29 YEARS
SABORA VILLAGE
BHAGPUR TALUK AND DISTRICT
BIHAR’.
(BY SR1 P N HEGDE. ADVOCATE)
AND:
STATE 8′! METAGALLI POLICE
REP BY PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE.
(BY SR1 A.V. RAMAKRISHNAA; 3
THIS CRL.P IS FILED U] S. 439 BY THE ADVOCATE FOR
THE PE’I’£TiONER PRAYING ‘THAT THIS }~IQP%fBLE C’.GUR’I’_*MAY ‘BE
PLEASEE3 TO ENLARGE .”f’HE FETITICNERS ON” VABAEL IN
CRiME.NO.I3’.7/2008 OF METAGAQLLI CITY, WHICH IS
REGD. FOR THE OFFENCES P/U/S3.;_399L~AN£) 402-OF
THIS CSRL._F.– A¢'<';*§~,1–:.:s;'{3-% »c;«zs;V:ro;=a I ADMISSION THIS BAY, THE
COURT MADE THE4_FOLLC3gW£I§IG:_.
“t.}1{v# …. lgzazncd counsel appearing for the
pe t3’iion}érs–. . segka of the Court to Withdraw the crimizlal
petition; {his petition is dismissed as withdrawn with
‘Tj.ft}1c’}ibcItyu tQ the Sessions Court in the Wake of the fi|1ng’ of
. –{he (§ha:ge._§héét.
Sd/–»
Judge
PE’FI’jI’i<;T:$i'-IE'E+2,S