Karnataka High Court
Sri Raja Shekar vs Mrs Shuba Priya on 19 March, 2009
-42:»
THIS CRLR. P. 18 FILED ms. 397 r/W 401 cR.:§1¢§’:’§R§:E:rag
TO SET ASIDE THE JUDGMENT 0:2′ CONVICETION Am sfiéfrfirfmj
PASSED 3? THE xxx ACMM, B’LORE cm, ;N…c.’c.;:e;;sa61;VG5.,,
I)’}’.31/’3/06 AND FURTHER ‘ms y:>E1):::2¢_ ?As,s.§§13′.._I3y._1’A«q’;§;*a*
Ai)DL.S.J., AND R0. PFC-ii, ‘B ‘Lc=:’RE,’ ‘£>’i’;:2;6;§}.fii_e–;,”:’T1.;1~:
CRL.A.NO. I015/O6.
THES PETITION COMING “FOR ADM1ssI’a:n§i”=.ffiiis’V DAY,
COURT MADE THE FOLLOW_i N:G:_ ‘V ”
§)etitioi1er has filed a memo
praying <, to d;%smiga.% as withdrawn. The said
memo is oil
.th<:~ revision petition is dismissed as
5d/*?'!,.
Ezlége
T *1:1ir’s–..