_’i’his_ Cr!”;’P. is filed under Saction 482 C2*,P.C. by the
‘ ‘fidyocaize for the petitioner praying to quash the impugned srcier
‘=,f*,dat§e,d ’23’;3~.’2QQ8 passed by the CJ. (Jrflnz) 8; JMFCS, Holaikere
‘ ii1.__’CR.£\i:e.83;’2G06 and issue ciirectien to the responfierré to
4 the patiéioner herein.
IN THE emu cam? OF KARNATAKA AT BANG3§§i:;Q:R;E’.
DATED THIS THE 9*” my 3? s£_pIsM;5E:§,”
$55035 L
THE 1-§QN’BLE MR. susncg giisis-mt 3;%~H1;a.tcH:%¢iaf(§<i%VV
Between "
Sr: KM. Ashek, V
Sic K.C. fvfiahadevapm.-‘_«…_V
Qwrzer of JCB bearing .. ‘A _
Reg Na.K.A-13/’M€I48-$6,’ »
RIG 117, De~ze_§_;swz:!.taV””?’§E«,qar, ~ V
Hassafi. ‘ T’ ii v ‘
. ‘ _ ‘ – Efietitiener
[Ev Sr: j$’3hix:a__k-umar, Advocate]
And
S:’ate._af!eiaf~nf¢;;aKa, *****
By .C?1ikir{a;jjajur .Po.£4i£:e,
Ch!ki€_a3ajL3’¥”». ” V
” ._ . …Resper:6ent
»_(S3: $1 Hanumamtharayappa, HCGP]
re!.;efa3e*of Jag bearing registratien N9.§<A-13 M 4843 balancing
This Cm'. cgmirzg an for erders izhig day, the Court made
the foiicwwing:
in}
This getition is dismissed as withd!{awn._by, f’asétyi–z§Q*V.!ivb_;é%t§z :’
to tine gaetiticner ‘:9 file crimina! revisign ;:e’t§t§’i:n.
Inn