High Court Karnataka High Court

Pampan Gowda vs State By Bayapana Halli Police on 29 November, 2010

Karnataka High Court
Pampan Gowda vs State By Bayapana Halli Police on 29 November, 2010
Author: C.R.Kumaraswamy


This Petition coming on for Admission this
day, the Court made the followings-

0 R D E R
Learned counsel for the petitioner~’..T’fi1es: M

memo. Memo reads as under:

“The undersigned .

Hon’ble Court may perrnit the’-p’etiVtio’n’e..§~…..
to withdraw the presenV’t,:’petition.
liberty to give g’d.i.sch¢a’rg’cVc_:’: a”p_p1icati’on'”V
before the Lower C”o1ir.t”–fcif1i:tAIf.1e””if1Idei*est of

justice and e_quity._’.’.. ‘

In viewii’ofj.-“thed:”mernfo,uzd–.a:te’d.: 29.11.2010. this
CriminalV’PeVti’ti.:ofn withdrawn with
liberty tovV”_fi–I3 for discharge before

the Trial Coiirt case, if the petitioner fiies

for”‘dis«-charge before the Trial Court,

the sa’1ne”vshaii1Ai’be disposed of in accordance with

‘ V law. ”

Sdi 1:

Judfié