High Court Karnataka High Court

Sri Anil Lad vs The State Of Karnataka on 14 November, 2008

Karnataka High Court
Sri Anil Lad vs The State Of Karnataka on 14 November, 2008
Author: Arali Nagaraj
Ciri.¥',Nc>.'?298/2008

IN THE I~i¥{}H coum 0:3' KARNATA_§{A" 5   A' %

CIRCUIT BENCH ATHQHARWA-B.A'_:'::~.Vv: : % 
DATED 'I'HiS THE 14TH  
B,EI2fQRE\ r,_ '  V V " V'
THE H{)N'BLE MR,J§é3%iC§;_ARALi 
cRzM:NA§ ':?1E:*:*I*:*i§{;a$s :$:;f§,'V§:f*298;2£}{§s'"A

BETWEEN:

Sr.iAn1'1 Lad; '  ._ 2; 
S/o i-ic:roj5..--£;:3(}.,f =  _V
fikged abs";-1% 3_5"yéar:~':,. . 
8usiI1_<f:$s,   ¥:.:~ " V * "  
R ,1 0:: 'Vec9ra11;s'a  Colony,  V
Be1Ia1fy- ._ --      -- f

. . . Petitioner

(By S171. U.Basavai}aj.,L  

AND;

1.

Thé’ -féf Kafnfefiaka,
By CGWI-§E}.az1aai*«v.Pi:;ligh:.:VStafion, Bellary.
” Rcpresénted by if$— Sfate Pubfic Prosecutor,
“High £30111′; of_E{é3:’1:§ataka, Circuit Bench,
“a.At iihaxwad… V

.& . Election Oficer,
“-VBe§lary’£§{u;%aI Assembiy C«ons.tit1.zency–93,

.. Respondants

;<.Nava1gima:'n, HOSP)

This criminal petition is filed under Section 482
C::.°P.C. praying to quash the pmceedings against

"T¢#

Cr}. P, No. 7298 / 2008

the petitioner in C.C,No.592/ 2093 for alieged ¢::'ene::s.%_
Sec-tioin. }71~E of IPC pending befzma the CO11f;t"0f-}X§id1;'Ci$(i1 V

Judge (Jr.Dn.) and JMFC, Bellaxy.

This criminal petition coming ax; 123+ ._oi~:1e:.~g" ting 533%,
the Court made the foiiowingz " 7 " ' . "

0 R
Shri U.Basava§~a}, v:"'i7E£:li'.?1(?iiV –..f<:)r the petitioner

submits that hesis £3216 present

petition. He gm 1 :5. £1: ,:j:u§:§it;;

Th&'pré%3€11f:;;"€tif£Qfl-is ziismjfised as withdrawn.

Sdfl-

Judge