High Court Karnataka High Court

Sri Kempegowda vs State Of Karnataka By on 11 December, 2009

Karnataka High Court
Sri Kempegowda vs State Of Karnataka By on 11 December, 2009
Author: Huluvadi G.Ramesh


AND

OSTETEOGEOEAREATAEA

. f,.¢”…. …. nu-uni’:-IIr|l\al’I r-nun I..uuIu Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH I

IN THE HIGH CQURT DF KAREATAKA AT BANG§?§EE\f§fl

DATED THIS THE 11″‘3AE 03 pEc3asgR;”éQ$§-f, =

233932 . ‘
THE HON’BLE m3.JUsT:cEO$U;U§AB§ 3_R$fig$Hw–;
CRIMINAL PET§T$GN fi§}§3§fiffifiG9IHH;

SR1 Kmmymeowna,-O ;”°–f
S/O THIMMA3A¥A§§a; _ { ~
AGED ABOUT 3$ux&AEs;’~_-_
R/Af No.21,%1¥*cRoss;<$."

HoysALANAQARA,”1g__ j*
NAGARA3Hav:;»jO {‘ 1._ _
BANGALoR$~?2.V’»v_*_’m_=.’- … EETITIQNER

(By 3:: : §;E,RA§KHN§{»EDV 3′

BY_&fi3N&BfifiR§TH;

?QLIc2,sTA$;Qfi3′ …RESPONEENT

YO ‘.£By é:i<}'séT:sa.R.GIRIJI, 3552:

V V "7_.¢fiL.9 FILED 'a!s.439 ca.p.c BY THE
4'»_abvb§afE yea wns pawxwzoxsa Eaarrxs THAT THIS
~:{:€3N?BLE CGURT MA? 22 PLEASE}? TD ENLARGE mm
O*{O*?EwIT:ow2R. om" BAIL In saxxz xo:11?/2599 03

W.

I.I§f2LI FfilIn¥t\lII I:nnnun—..- ….._..- _____….. .

– — -‘-‘ – –‘”A’,.-«’V_”” ‘” “‘”””””‘”””‘ “W”? V-V’-“U VI’ KAKNATAK-A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I

JNA2€§BHARA’1’HI PQLECE ETATIQN mg mg –

PfUfS..302′ OF IFCI ETC.,

THIS FETITIOE’ CQMING ar§°’«§éaT “<3Rb'i–;–}§.s.V

DAY, item mum' MADE 'z*r~m EQ§;Lg:)z-313:5;

0 R12 L

Learned Cm1r;se3_ =" t1:;"e__ 1$'.e:«i'»'§:ionax has
filed 5. mez;n –is .ta}:.erx’1< '2'f§§i'3Q?.:'.'<§.

I.r;§ €r:E;.$«z oxf'A.._1,f:he fiiemc filed, the petition

}i$ ziisrnisS.e:;£4 '&3 withdrawn.

Sd/ –

IUD@

,,