Karnataka High Court
Smt A S Asha vs Sri B Rajashekhar on 3 August, 2009
IN THE} HlGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 339 DAY OF' AUGUST 2§09 BEFORE THE HON'IE3LE MRJUSTICE SUBHASH 9.5.313 CRIMINAL PETITION xo.3agg(2oo7="'---M' '' 'V V BETWEEN; Smt.A.S.Asha W/Vi}iagc',_ " Krishnaraja 3-"ate 'I'a1i2._1<,; " é _. Mandya.Disiz1'ét. V' .. RESPONDENT
._ Petition is fiicd under Section 432 Cr.P.(.3.
praying to the applicafion filed by the compiainantl
_:respoi’1den–j_if under Sec 311 of Cr.i3.Ci. Thereby mcaliing the
witnesses as per .Vidf: onzicr passed by the Addlcivil Jilttigt
“–{J’i?_,Dn.) flu.-JMFG Court, Krishnarajpet in C.C.Nc>.1/O5 vide order
;{at¢d;’1;?.7.2007.
_ Petiiion coining on for admission this day, the Court
‘ vntsattie the following:
ORIIIER
Learner} Counsel for the petitioner has filed. ._é_t-.44_:iI1::1no
seeking withdrawal cf the petition.
Accmamg1y. this petition is dismi6;sed’as’_<wifl£éi%1wVVfi_» A
Iudqef
KNM/–