IN THE HIGH COURT OF' KARNATAKA AT BANGALORE Dated: This the 9"" day of April 2008 CRIMINAL APPEAL No. 1 1731 2Q__07 BETWEEN : SFATE OF K....N.A.-AK.- BY KCYFE POLICE STATION. CHITRADURGA. APPELLANT (By Sri H.C.SlDDAGANGAlAI-I. HCGP) AND : RAMACHARI S/0 KRIS!-INACHARI AGED:3G 'z'E:"1RS, BUS CONDUCTOR, P. D.KOTE, HIRIYUR TALUK. RESPONDENT
THIS CRL.A. FILED U_IS. 373(1) as (3) C.R.P.C BY
THE STATE an FOR THE STATE prmvmo THAT nus
Dowel.-E couzarr 1~.n..A.\.r BE PI.-EASED To c3:2.A.m LEAVE
TO FILE AN APPEAL AGAINST THE JUDGEMENT
U126. 1G.2(‘:’x’}6 are C.C.P{O.’2″‘u6f2″x:€’:6 ON THE ma 0:2′ ‘PH –
IADDL. crvu. JUDGE (mow) A JMFC., CHITRADURGA
-ADQUIWING THE RESPONDENTIACCUSED FOR
OFFENCE P_[U_/8.392 op’ 1120.
‘!’!-!!S APPEAL COMING ON. FOR ADMISSION THIS
DAY, THE COURT DELIVERED THE FOLLOWING :
J’T)GMENT
Learned Government Pleasder for the State ra s
I
for ,…”-=rm…1ssion_ to ‘.’..t….m.. .4… ..,.,……=.. M… nun: ., IA)
file the petition before the Beast” ‘ons Court.
Permission to withdraw the appeal with liberty as
prayed for is granted. Ofiioe to return the original
papers to the appellant.
Accordingly, the appeal stands disposed of.
Sdf-3_
Dvr: % J 116-99