IN THE HIGH COURT OF KARNATAKA AT
Datnd this the 17* day omune, 2oc:a{ V M
BEFORE; _ _ _ .
THE HOWBLE JU8’fi<3 E ' V'
Writ Petition No. 4o1$:m°2o§3—- J
BETWEEN:
1 Sri Thulcammappa
S/o Kaxabeaappa V
Aged abQu,E,37_ yams, é
Adu:;o¢~.:.:gn.=’:V . ”
R/o :;.”Né»_.~.12sa{2 ‘ _
and Ma.in;..7fl1 Cr6ss,’V1n.oba Nigger
133«V3~’18¢%’::
‘I:’q as I3i:si;,., Qafiangyltv _ ‘
W] 0 figukax-amappa
; ‘A1-pi abuut 28 yuan)
~ ‘ Hn11si锑W..i_f_tf~; ;
% « Rye H…No.12o3/2
” ‘~ ._7*’* Cross, Vinoba Nagar
‘ Tq ‘fls’_”I)i3t.’ Bavangcrc
— 3 ” K”i1m’a?:’i Meenakahi
D/it: late Hanumanthappa Agadi
‘ Aged about 23 years
. _ MBA Student
” R/<0 H.No. 1208/2
2°'! Main, 7*'! Cross, Vinoba Hagar
Davangcw
'Tq fir. Dist. Davangcm
4 Sri Vishwanath
S/0 M G Rudrappa
Aged about 23 years
000: Law Student
Rio {Ind Main
8&1 Crmsa, KTG Hagar '
Davangcrc
5 S111 K N Chandrashckar' _
S/0 Ncclappa
Aged about 45 years
and Founder ofSV'SfCQl1;;gc 2;] 1
Rio 5* Cross
Lex1i:nNagar_ V
Davangem.' 1
in as
6 Sri Shivalingapjga . «.
S/0 G—Revan:a.ai(iéi&pp.a
Aged abmf3Gy¢ar8 %
Doc: Employee’ am V’ ‘-Qkumfl
Davaxlgmse
R/o rind’ stir
K,TG..Nagar” ._ ” ‘
Daivangem _
” . ‘I”.:; 35 ii}ist’;– z[)avangéiée
A _ Afi’m1’3:iesentp6..by their
” _ GPA
‘Kiimari. Memaksbi
Dfo late Hianuraanthappa Agadi
R I 0 ~ Datrangexe . . . Petititmera
(By Sri I G Gachchinamath, Advocate)
_ .A of Karnataka
” its ?ublic Prosecutor
High court Building % A
Bangalore .’.ReapQz1L¢i§§r;:£ ~ V ”
{By Sri Dincsh M Kulkarui, Advoeateigr V ”
Impleadjng appliaant I/2’9(3’B)*– . ,
This Writ; Petition is filed unégr gr 5
the Constitution of India, prayingKtc>”–_quash’-vt11’e. ;i1n);m;gnédu
complaint dated 18~3~*200′? pmdugréd a;sV””,_A1:;11exi:rc–{), >
ixnpugrucd FIR No.44] 2007 :i:~;i1§>;1 18-3–.2(}Q7′;; as
Annesn1rr=:~–F), impugned charge sheeiz gwxlilccd’ as Iannexum-F’
and impugned ordc:r,– dated” -.14-@2008 ‘made in CC
110.1%/2008, produced “as by the Pr}.
Civil Judge (Jr.Dn.) and’1lJAd~d_.f:’»JMFC, Jganebcnnur issue of
writ of ocrtiormi or ” Qfliftr ;su;i*tab}s-;j% er order or
directions. ” – ~ ”
This uorfif ‘ he&Im’ g this
day, the ggisgde ‘the :
% f E R
A _is fi_1£-Qdl oztfbchalf of the pctiticrnetrs requesting
the to thgfm to withdraw the above Writ Petition.
V” cncloscd a fax message received fivom the first
“‘,*rcii’1;i{;z1£;1§;’./,’ ‘ ‘ » ‘ V V
.A Memo is piaoed on rccozd. Writ Petition is dismissed
_ ‘ aéwifhdrmvn.
ckl