High Court Karnataka High Court

Mr Orrunu Basu vs The State Of Karnataka on 12 August, 2010

Karnataka High Court
Mr Orrunu Basu vs The State Of Karnataka on 12 August, 2010
Author: Subhash B.Adi
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 12TH DAY or AUGUST 2010 , 
BEFORE V Q H "
THE HONBLE MRJUSTICE SUBHASH I   J"

CRIMINAL PETITION 1~ro;3941;%2o%z"¢;    

BETWEEN:

Mr. Ormnu Basu _ _

S/o Prasad Basu, Aged 24..year,s""' -  ll

R/at 'Flat No.Jeevan, 13 zzlain,  ll

I-Iimagiri Enclave Apartment " '

C.V.Raman Nagarj    T '  ..

Bangalore. _    '  _  -  * ..pET1T1oNER

{By Sri.P.Ka;ri1n'al:aa*;Q&dVsL}  H »
AND:

The State of  
By S.P.P. High Court  iiarnataka

Bangalore. ' .. RESPONDENT

. . _ [Bye érigsraish R.Girjli’;llI§lCGP]

” ~. –..,TeThi§;”.’cr1;i1il1a1 Petition is filed under Section 482 Cr.P.C. %
praying to quash the Crl.Case in C.C.No.22357/09 before the X

Addl. ACMM, Bangalore city, For the offence P/U/ S 332 & 353

= This petition coming on for orders this day, the Court
made the following:

0 R D E R
Learned Counsei for the petitioner seeks permission to

withdraw the petition.

Accordingly, the petition is dismissed as

iiberty to argue for discharge.

KNM/–