High Court Karnataka High Court

Mr Joseph Chacko vs State Of Karnataka on 16 December, 2010

Karnataka High Court
Mr Joseph Chacko vs State Of Karnataka on 16 December, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THIS} 16"' DAY OF DECEMBER, 2010

BEFORE

THE HONBLE MR. JUSTICE C.R.KU1\/IARASWAMY 

CRIMINAL PETITION No.-4.~178 OF' 2010    A

§,§.:L;,\.2.y_<:..<:=_,.,I,1,,;

Mr. Joseph Chacko,

S/o P.J. Chacko.

Aged about 47 years,

Residing at }78.

'B' Park View.

Horamavu Post, '     
Bar1ga1ore~43. .   O'  O'  Petitioher

(By Sri. N. Bayya Roddy';  

And:

1. Stateiviof  ' A
Hennui-i police:   A 

2. Zacharia  V' 
s/o:'Y;s.. Chéian,
  aibout 54 "yt:----:;1--rs
V "R;/'a'L --"Va_dAa._ke_parampil house
 I'sIe1i"'an'g2»11A1_é1'r(1V Post.
"Pa-f_1thari'mth"1t£'a District.
    Resp0r1den€.s

{S1'i.  ..I2:"a;iaVsubrahmanya Bhat, High Court

V"::7.'A"-..G'oA\re1'nrn::"nt Pleader for respondent No.1

' M/sV.O"«M.T. Nanaiah 82; Assts., Advocates for
" _r'c..sp.nr1deni No.2)

*****

ax,

This Criminal Petition is filed LiI’ld€I’ Section
482 of Code of Criminal Procedure praying to set
aside the order in Crl.Misc.No.26086/2009 vide its
order dated 13.8.2010 passed by the XXIII
Additional City Civil and Sessions Judge,
Bangalore City. ..

This Petition coming on for admission:’tb–i.s’*_

day, the Court made the foilowingu
0 RDER

Learned counsel for thewpetitio-‘_r1er”Tjiesfia

I’I1€I110. NEQITIO reads E18 U1’1C1€1″I

“The petitioner abftvfiie
humbly prays that thisii””.I:w:Io.1j1_»’b1e”«(jloltirtvfi
may be pleased time above
petition as not in

Vi€V’;’r’\VzT””t)’VJf.’-,..1,:.1VLi.1’€ settled before the
XI Bangaiore in
C.C.Nef2482_a,t:.2~o:_o’af’Hence the order of
thev does not arise for
p_ v_oo.nVsdiderati’o’n.,_ ____ flelice this memo.”
the memo dated i6.i2.2010, this

Criniiiia1″‘vI§’e.tit.i’oi’i is dismissed as not pressed.

Ed/=5
FUDGE