High Court Karnataka High Court

Sri Krishnamohan Reddy vs State By Basavanagudi Women … on 28 August, 2009

Karnataka High Court
Sri Krishnamohan Reddy vs State By Basavanagudi Women … on 28 August, 2009
Author: Subhash B.Adi
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY or AUGUST 2009
BEFORE .
THE I~ION'BLE NERJUSTICE SUBHASH B.Am ~

CRIMINAL PETITION No.4194/2oos~..:  t

BETWEEN:

Sri.Krishnamohan Reddy,

Son of Sri. Ganguii Recidy,

Aged about 33 years,

No. 108, 11"' Cross Road,

17"' 'B' Main Road,

4"' Sector, HSR Layout, _ M --_ 3- ,  

Bangalore. ' V       PETITIONIER

{By Smt.N.Padmavathy, Adv.)  ' 
AND: 3 t '

State by Basai}a'na  oIne.t1:Po1ic.e§  V"

Bangalore.  .. RESPONDENT

{By sn.G.B.s:ngn.. sPPVJ""..'%' _  

' =E=**=i=****

 V  Cr1'rn1n:a'i----_Petition is filed under Section 482 Cr.P.C.
prafing to __the"Iearned 11 Add}. CMM., Bangalore to split the

 'agaj___:1st,  accused No.1 in c.c.No.10346/2006
.. {Cr..No.63/'20'C5) and proceed against the accused Nos. 2 to 5.

  Petition coming on for admission this day, the Court

 ':n1a§1_e:§the following:



ORDER

Learned Counsei for the petitioner seeks Eeave of the Couxftfi

to withdraw the petition.

Accordingiy, this petition is dismissed as VVithd1’9.’w'”f}.,: ‘ix