. 1'1?.2Inr:beI1"11ur, Dis£."'Haveri
_![B;,{_S'a'.::;I>gtIv:"1v§"Ié.I., Adv.)
IN THE HIGH COURT OF KARNATAKAC..f-_;"~.._
CIRCUIT BENCH AT DHARWAD ' " '
DATED THIS THE sth DAY OF' MARC}-I':f2oV1C,: 1'
BEFORE *-A I gg'_'V_ A
THE HONBLE MRJUSTICE} A.3.eI?ACI«1HA§5'LII§I3'*~--._'?I.i
CRIMINAL PETITION'NOI8139',/12C)-£397.;""
BETWEEN:
1. Nagaraj, S/0. Manjappa'A\/iI§h1t1tVi
Age: 41 years, OCC: :E1*IgirIfeer*
2. Manjapp_a,3._.:S/ Vi
Age: 65 gyeafs, "Gee: .. V. Employee
3. " -' A V4
W/C. Manjappg V,igbh1I'ti- .
Aget~,62' years,' Q'e:4C:'e»IiIIju$eg_I-{old
All areuVR.._/ .II VI'\/I.ai n., "9"«1.}"-~'Cr0ss,
VIj.ayanaga:a Extension, Harihar
l'IQW fesidingégt. Karabageri
. PETITIONERS
AN
S_rnt. U:sha, W/0. Nagraj Vibhuti
_ Age: 29 years, OCC: House hold
R/*0. Harnrnigi, Tq: Mundargi
;Dist: Gadag
ix)
2. State of Karnataka
Rep by Add}. State Public Prosecutor
High Court, Dharwad
[By Sri. Aviriash Banakar, Adv. fOi'"Ri-. A _' 4_
Sri. Vinayak S. Kulkarni, HCGP for }j€2}--_ '
..
This Cr1.P. is fiied undue’; Section the’?
advocate for the petitioners sieeking to’ set”a’side§ the order
passed by the Civil Judge (Jr.V_£)n;)._&..JMFCi’ ‘Court,’ Mundargi
in cc No.83 /2006 da,t’e’dp7’h«November’2009 by allowing this
petition permitting the petitiorieifs ‘ti1fId»’respondent No.1 to
compromise. i
This Peti’ttor_:. comi1j1g.-Ior1’~.fo’r:_”!\dinissior1 this day, the
Court made the §’ol1.owir1g:’ _
°CM0RDE3
17i’he CourseiV:’for*.$e.__petitioners has filed a memo
seeking perirlissionitowithdraizv the petition. Memo is taken
on record.
‘W in viewi”of_ the memo filed and the submission made,
«i_sdisrnissed as withdrawn.
Sd/-5
JUDGE