BETWEEN:
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25"" DAY OF NOVEMBER, 2008
BEFORE
THE HOPPBLE MR. JUSTICE ASHQK B. H1NcH:€sEi§:"V-. f"
MR SACHIDANANDA PASWAN
S/0 MR JOTHIS PASWAN
AGED ABOUT 28 YEARS,
TULASIPUR, JAMNIYA TALUK
BHAGLPUR DISTRICT
BIHAR.
MR DEE'PAK'iiI.3%MAR'i'f "
S/O ASHOK P1eA:':a-D_'<V% -- .
AGED A1~3_0I.1f'I' i2G_YB.'A'{-23*.'
GOVINDPUR _ _ '- *
KAGADIA DEE-f'_I'R1CT
BIHAR... '
' 'V * ,1'-A R' §'i)U.KiKUMAR V
.S;.+"{} RAJEBQRAPRASAD
% AGBIE) Ai3CiUfI"~22 'YEARS
"'m'L._As1PuR., JAMNIYA L()GACH§YATAL{.K
BEv1A£'3LPiJI€--I3iIS*i'RIC'F, BIHAR.
MR 1§.§AI~--I'}:.s1%I xKUMAR
*-S/O MURAL! PRASAD
A ' xA'€3.--F..{) ABOUT 23 YEARS
£{R§SHfNA MANDIR, 7m GALLI
_ J.UNAVADI MOHALLA,
" AHMADABAD, GUJARATH.
" WMR MUNNAPRASAD
S/'0 KOHILESHWAR PRASAD
AGED ABOUT 40 YEARS
CRIMINAL PETITION No.474omf " if %
TULASIPUR, JAMNIYA LOGACHIYA TALUK
BHAGLPUR DISTRICT
BIHAR.
(BY SR1 P N HEGDE, AF_)\V}'aQC;'3'?E}
AND: ' "
STATE BY UDAYAGIRI POLICE
REP BY Puma PROSECUTOR
HIGH comm' OF KARNATAKA %
BANGALORE. * V % %
t % V RESPONDENT
(BY SRI.A.V. R!;1’%«iAKRISHi3IA, Ham”
THIS CRL.P IS ?.’FiL;’¥;’D1VU.{:3,43_9 CR_,P..C’BY”‘FHE ADVOCATE FOR
THE PE’I’IT§ONER;~PRAYIP-}G*_VTHAT T_HIs ‘Ia-_I0Vl31’BLE COURT MAY BE
PLEASE!) TO ENLARGE ” ‘_ z>E*1’I’r’:goNre:I2s ON 139.21, IN
C.C.No.766/2008-._(CREMEENQ. 138;20{)8 ‘.03 .UDA’2’AGIRI P.S.. MYSORE
cmn WHiC}–l IS 123::-1;; F€}’R”I’HE..nOFF’ENCES P/U/S399 AND 402 01?
THIS Ci:a1,.P.._c0M11«:{3L«QN’_F0R QRDERS THIS DAY, THE COURT
MADE ma FOLL»C)WING:’=_ _ ‘
< -_9RDmR
't}::s:é …. harncd counsel appearing for the
V sacgks of the Court to Withdraw thc criminal
peauofi. this petition is dismissed as withdrawn with
'l11'3ert3:r 'i;r; the Sessions Couxt in the wake of the filing of
Sd/-3
Iudga
* ._