Karnataka High Court
Smt Chandramma @ Chandrakka vs R Keshava on 7 July, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 7TH DAY OF JULY, 2009
BEFORE
THE HoN'Bz.,E MRJUSTICE SUBHASH B-Abki' % if': .
CRIMINAL PE'i'I'§'ION NO.5§24l2{.>08' V 1j(~ *
_ :
SM'? CHANBRAMMA @ CHANDRAKKA 4_
VHO LAKSHMINARAYANA, . V "
AGE', MAJOR,
OCC; HOUSEHOLD WORK,
R/AT NARASAMMA NILAYA, .
NETHRAVATHI EXTENSION, _ '
K.R.PUR'AM, BANGALORE 36.
. % 1-. PE'I'i'I'I(3NER
'(By 1?fsra..C._H .2'=§'L":'s.r..;V.5
AND:
R, KESHAVA;-, * ' V " _
SXO RAMAKRiSHNA NNA J
A(.}E;MAJOR, ' ' "
we T1GA1AcHw'bDA3E NAHAL£i VILLAGE,
SARJAPURA HOBLI, ' ~
gAEs£E'I;KALfI'ALLIK, ' -------- " "
' '5.3AN'F':L'e:D U/8.482 CR.P.C BY THE ADVOCATE FOR
PETITIONER PRAYHIG THAT THIS HGNBLE COURT MAY BE
"'vPLEa3E::? 'ro"sE'I' ASIDE THE ORDER DATED 8.12.08 PASSED BY
ADEIEL. CIVIL JUBGEZ (JR.DN.} 85 JMFC1, ANEKAL IN C.C.N(}.
-~ ._ " 2ST/2008- AND ALLQW 'i'HE=EA F3LED BY THE PETE. HEREIN UNDER'
- S33«C'I'Ii§)N 258 OF' CR.P.C. AND QUASH THE ENTIRE PROCEEDINGS
* i'I$..(§§._{i7.NO.28/2008 PENDING ON THE FILE OF THE ADDL. CIVIL
* JUDGE (.}R.DN.) 85 JMFG, ANEKAL.
TEES PETITION COMING ON FOR ADMISSION THIS DAY, THE
COURT' MADE THE FOLLOWING:
ORDER
The learned counsel for the petitioner seeks pcxmisgion to
withtixaw the pefifion.
Petition dismissed as Withdrawn.
$ *AP/ –