A. ..... " '1V'S"m'I*v:."':=,.' NATAKA _ -V STATE PUBLIC PROSECUTOR .. RESPONDENT
, 1, ‘ —- HVONNAPPA, HCGP)
‘ …s.,BANGALoRE cm’, WHICH IS PENDENG on THE FILE OF
IS REGD. FOR THE OFFENCE P/U/S419 8s 420 OF IPC.
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 2% DAY OF APRII;4′:f;;é:€§AS§. *
BEFORE 4% A 4′ ”
THE HON’BLE MR. JUSTi CE ;:i£_;Ai§IANb_}§
CRIMINAL PETITIQIJ 1~:Q.5S2 1 05′ mag 1
BETWEEN:
1. SRINIVAS@, KIRLOSKAR S.RIN1″\£AS’
$10 KR1sHNAPPA__
S/O KRISHNAPPA, ;_ _
AGED ABOUT 4s_1YETA.-Rs ” _
mo SR1 RAMAC’HAN_{}RA’NiI,A¥.A
# 55,113, KRIS¥§NAP1?A’S”*H£”)U–SE,SR1: 1
SRIRAMA_Ni5.GPi.R,”‘IS73FLQO’R,” *
{ST H0£;SE;’}{QrJGAS;»1i=!DRA;- ‘
BOMMANAHALL1
BANGALORE’ ‘ ..PE’I’1’r’-10NER
(By Sri. DH§LNe;1-HA4? ADVOCATE)
%BYwMA«mw;Am POLICE STATION
BANC:-ALo1″<E;';—-
REP:2EsEm*_r:}3 BY LEARNED
THE W ACMIVL, BANGALORE C{‘I’Y IN C.C.NO.20188/0?’, WHICH
This petition, coming on far orders, this day, the
Court, made the following:
OQER
A meme is filed for disvmissa! of the M
withdrawn.
2. The memo is accepte§i«._ “-_’.l’he “pe1:itioIi–;_ %-s ”
dismissed as withdraw£ffi”;~.,