High Court Karnataka High Court

Nasir S/O Dadasab Sanadi vs Central Bureau Investigation on 16 June, 2009

Karnataka High Court
Nasir S/O Dadasab Sanadi vs Central Bureau Investigation on 16 June, 2009
Author: N.Ananda


IE’ THE HIGH comer 01? KARKATAKA _ .

cmczrrr mnca AT Dnmwm _ ‘ 7 L”

namn nus mm 16"' DAY or    _: "  

BEFORE A. ' _

Tm: HOIPBLE MR.JI}8TIC3F}v”I€nAN.A.H:i33.. ‘_ 2

cmmmu paTI*rr6rd.:’fia,74$¢1 2fid9

BETWEEN:

Nasir, S/0. Dadaéaab Saaatii jj V _ % .V
Age: 37 yea1*s, v{3’r>(;:V1’F’c>Ii:_,~c ins-pector ..
POHCE Traiging REha;r:gap1;;:* I; .

——– 921111014211

(By §§\ ‘;~ Advcx,-ate)

V t;ife:~f::a3,_B’:1I~»::;§17u h1vestigatio1:e
‘ Co1.’mpfi¢nVBranch

::

» – . A’ A … RE8POH9EHT

(By Sri. F3.~ H. Gotkhjxxdi, HCGP)

CRLP FILED U/S. 432 OF cR.p,.:i 1ési*.1′};’–«
ADVOCATE FOR THE PETITIONER PRAY1:s;(3-…j’w§’r”i*H:s_¢ VA
HOIWBLE comm MAY BE PLEASEI3_’I’0 «Sm ~A;,*«:;–I1::E:_’ -*m§a::

ORDER passsp BY THE LEAR§iED_ spL:GEi.,1N

(18.1 cc No.2/2008, DATED 19;A1/12009, BY” .ALLG§V!_I§’G._
THE) APPLICATION FILEV,D U/;:;=._ ‘€2,127 czg’;-2.:-“=;<::_') 01:’ THE PREVE._N’}’IQl§f Q;E’.CQRRUE?FlON ACT, 1933.

THIS PETFIION CQ2§1mc§{.’Vci’N%ifi*c}§%1′._’gr5M1ss1oN THIS
DAY, THE COURT THE: FQLLQWING:

_A;~.: 13ana$vadi, learned Counsel for

petifionezf is not pressing the petition.

pt:titio1iVis’–‘a’i’ismisscd as not pressed.

Sd/-%__
Judge