High Court Karnataka High Court

Mr Sanjeeb Kumar Satapathy vs The State Of Karnataka on 17 August, 2010

Karnataka High Court
Mr Sanjeeb Kumar Satapathy vs The State Of Karnataka on 17 August, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 17TH DAY OF AUGUST, 2010GT,
BEFORE I"

THE HON'BLE MR. JUSTICE SUEHASH  AD:    

CRIMINAL PETITION    
BETWEEN: A  I I  

MR SANJEEI3 KUMAR SATARATHE 

S/O SRICHANDRAN SATAPAJTHY  _

AGED ABOUT 32 YEARS   --. '--

R/A NO. 203, SA1 COMFORTS ;

16TH MAIN, 17TH CROSS  '   _  'A .

BTM 11 STAGE, BANGALORE.,b_'--.V    Vf',__--.."PETI'I'IONER

[BY UDAY 

THE STATE OR,KARN'ATAKA."-~'*'

BY MIC;O'LAYOUT POLICE STATION

" 'M1CO_j1;'AYOU';j ~  _____ 
1_BA1\IGAE.ORt'.=' M  A  RESPONDENT

(I3YvVSRIV'Sx'\¥"i1$VPI GIRJI. HCGP)

 ICUIRIMINAL PETITION IS FILED UNDER

if-.SECT1OND_."482 OF' CODE OF CRIMINAL PROCEDURE
 ' RTRAYTNG TO QUASH THE CHARGE SHEET AND FURTHER
 - "_PROc.EED1NGS IN C.C.NO.1437/10 OF MICO LAYOUT P.S..
 '*«BAI';1GALORE CITY, BEFORE THE VI--ACMM., BANGALORE.



REGD., FOR THE OFFENCE P/U/S 306 OF IPC. AND SET HIM
AT LIBERTY.

This Petition coming on for orders this day, the='~C0urt
made the following:  "
O R D E R

Learned Counsel for the petitioner seeks”‘.1eaVe.:

Court to withdraw the petition. HJemVfi;1’1″t?rv1ei’

the trial be expedited.

2. The criminal peti’ti§i”r1~..V stéi’r1ds»_ d~ism_iseedj as-‘

withdrawn. A direction. is f0_ the”‘tria1_x§C0urt to

e Sd/e
_____