Karnataka High Court
Sri Meghraj Mundeli vs Smt Savitha S Patil on 26 August, 2010
F Bagaugoi District -- 587 201
L' ~ 'J (By sn. G s Baiagangadhar)
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATE!) THIS THE 26TH may or AUGUST, 2§:m
BEFORE ' "
THE HON' BLE MR. JUSTICE ..
Criminal Petition mg 4899 éF*2_0b9.. t T i'
Criminal Petition Nos.VVf§§8T?. 5488}
Between
1. Sr: Meghraj Mun'de'ii:"A '.1
S /0 Sr: Yeflappa 'M'uw1'1.(:¥..f::li,
Aged4abQ1:'§'V_3_4~;r¢atrst: ,
2. S:-i-'Kfi's1Trféri;¥e1Ia;)pa Mmxdéxi
S/O Yé11appa.%Bh,::31appa Mundeli,
A_ged_abo_ut. 6,1 'Y.'&r$'.
3. Yffllartlina' S "
; 'W/'O Sr; Krishna Yeilappa Mundeli,
._f " Ageciabout' 38--AYears,
' " 0. Near Dyamavva Temple,
éBa€i3,mi.Q"~""
Petltloners
{Common in ail
Cr1.Ps.}
Am
Smt. Savitha s Patti
W/0. Sri Meghraj Mundeli,
3/
withdrawn.
n1gn/ -»
Crl.P 5489/2009 is filed U/s. 482 CR.P.C. by the
Advocate for the Petitioner praying that this I-ion'ble
Court may be pleased to set aside the orderfidated
9.10.2009 on I.A.No.3, filed by the respondentand in
Crl.M1sc.No.52/O9 on the file of First Me_tropoiita.:f1
Magistrate, Traffic Court Bangaiore.
this day, the Court, made the fo1lo*«:v1r’1_g:”‘.o[> ”
These Criminal Petitions..eoming’ orffor Orders, ‘
_.<.3…..1.l€e',13s–……….._ E R"
Learned Counsel fori-'the_"-petitioners-ishas filed a
memo for dismissal' ' tile' petitions –.as withdrawn.
Memo is taker; on rjeeozti; ._Peft_it_io'ns' are dismissed as
W