High Court Karnataka High Court

Rajmal vs The State Of Karnataka on 24 September, 2008

Karnataka High Court
Rajmal vs The State Of Karnataka on 24 September, 2008
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF' KARNATAKA

CIRCUYI' BENCH AT' IRIARWAQ

mmra THIS THE 2413 DAY OF SEWEMEER'  *-

BEFC)R_E..... 

THE I~£ON'BLE 1'v'IR.'§US'I'ICE'aC.E'f'KI§MAI§A$§W1§1§§iEfA "'
CRIMINAL PETITIQN Nc3._2493129t>7.  '  

BETWEEN:

1.

Rajmal; V * » é
Ag¢d%.é1h6t1f’:;y¢a4*<s; % "
S/:6 Hasfimal _
Rfg) K€SbW'&;i'{1I,"Htib1i;'".. ' '

2. Pxakashchanii, V
Ageé atiozxf 4.2′ ‘yea;:_s, ‘ ”
455/ O uHastima1VGan,na,

.. I;-.,,K€ShVVap1iI’;”‘f’ iilbii.

A 33; Mahena:~a,

Agcd.:”aI}o1.£1:v<$'1 years,

'2 ":3/o Baiarzhandra Kothari,

"'«4Occ_: E111siness,
R_.{o Bclgaum.

* Aged about 38 years,

S/o Baiachandxa Kothanl,
Occ: Business,
R / 0 Tflakawadi, Belgaum.

9./’

5. Shantrilal,
Ageé about 62 years,
S] 0 Chandanlai Patiyala,
Occ: Business,
R] 0 Kumar Park West,

Bangalore. & _:. b

{By Sri A.G.Vajpay, Advocate)

ANS;

1. The State of Kaxnatsiéa, . V
By Vidyagiri Police Sia:¥:ion~,e__
Vidyagiri, Dharwad; H ” .’

2′ Vimal,

Aged aI2c_)uJfg_ , :

S] o;..M1flCha31éji _a33_:1z:t.,__ ‘ ‘

Oct): Business, 7’; _ _
R/(2; NearVIsi1War’T»empie, ‘ –

2nd Cross, Kabé:ze1iV}3ui_1é&ir;g,

Near }*”<:1×1:,ssIr"I1fiz-]i."".A' .. …Respox1d£=:nts

{sy;s'1-ie.P.H.uG'c:§§hi'ndi; HCGP)

« petifien is flied under Section 482 of the

'Caves of 'CI'iIni'f1a1 Procedure by the advocate for the

pe'i:5.tioners-. "p1:'ay3'ng that this Hoxfble Court may be pleased to
set aside the order gassed by the III Add}. Civil Judge

..r_sz~.13n;~} 3:; {3.J.M., shamad, in c:.C.No.71o/2005 on

V1'7';~12.2%5 for issue of summons against the petitioners and

Ccmsequently the order passed by the Pri.S.J., Dhaxwad, in
Cr1.R.P.N0.8?/ 2006 on 22.02.2007.

This criminal petition coming on for admission this
day, the Court maée the following:

V

ORDER.

This criminal petition is fijeé’ find¢:~._Secti§n ‘§f§;~he Ft

Code of Criminal Procedure tiy ‘tI_1.e aeiimeate

petitioners praying that est aside
the order passed by the 11; Acid*ttje:ié1..Civfi’Judge (Sr. D11.) 65

C.J.M., Dhazwad, i13 ‘C._C.AI91o,;?3;’O/QCSCIS.v'”(;r;:: 17.12.2005 for

issue of summbas ;the”p’ctitione:s and consequently

“The for same t:i1:ne. During the

courage ei”‘..the.Va}rgume1its, the learned counsel for the

v. sulatfiitted’ that he wants to withdraw the petifion.

‘ Vaieo a memo to that effect. The memo reads as

‘under: A .

x .V t.” HEREIN, the advocate for petitioners
fiegs to submit the Honfble Court as under:

That the petitioners have filed the present
petition aggieved by the order passed by HI
Add}. C.J.(Sr.Dn.) 3:. C.J.M., Dhaiwad in
C.C.7lO/2005 dated 17/2/2005 for issue of

{J

pmcess and now due to some technica} grolmds
petitioners intends to withdraw this petition
keeping liberty to fiic flesh petition. fiance thczy.»
may be permitted to withdraw the ysztition

liberty to file fresh petitioza in the ends 0f_j§;:i;<;"t:;{;f¢;_..,:: _

Hazace the memo." _

113 View of the said m.emo;'1.«th;i_ST %mmina1:"p§ufimg1¥J,is

dismissed as withdraw;1."'» — if

sa/–

I{ms*