IN THE HIGH COURT OF'.V__I {}\;R?JATAI{A'
CIRCUIT BENCIi,»AAG'_T;JLB'ARGA:..: " ' J 7
Dated the 28"; day fzf AP:{ugustV 2
:BEfiDRE3 'a
THE HONBLE h£R.JTJSTI¢}Q :u,'Vvv\;«'.JAG}\v'I$AI1\VAIATHAN
CRIMINAL kPEfm'Ic§N .-273.ii2oos
BE'I'WEEN_;
S/ovlzlxmén .
2. Sha11 1ap pav _
S /'o Doddamani
years, Ag:fi(:;_;_1_1;Lr1*e
Tq: Afzalpm'
._ _ ...Petiti0ners
( By__Sri B. Patil, Adv.)
fl_ AND:j
"state éf Kamataka
._jThro'u"gh Afzalpur P.S.
_By FSPP, High Court Building
~ Bangalore.
. . Respondent
(By Sri Sharanabasappa K. Babshetty, HCGP)
NH VNVLVNHVN :10 LHITOD HQIH VNVLVNHVH -In nan»-m – –
Criminal Petition filed under ‘of
praying to release the petitioner::’*v1 flof tj
Afzalpur P.S., Gulbaxga Dist1’ict;Q§avi1i_eh is%sr¢gist¢nedtfcr
the offence punishable unde:} S»:s:etjoti’s 341,’ V
504 and 392 r/w section 25 of
Indian Arms Act & Se(:.’::2’~{.I_V) s?mpoA) Acét, 1989.
This petition coInV1n,,f ..v.:.Qn day, the court
made the –
The petitioners submits that the
petition Vdismissedfastvzfthdrawn.
View of thealzrove submission, the petition stands
V as Withdrawn.
gég,
i
E
5
E
5
2
:1
F
C
c
E
C
‘1’
IF
3
i
E
0
:1:
n
O
c:
N
-I
0
‘I1
S
E
5′
§
E
G’!
1′
n
O
c:
D
-I
0
‘I1
2
5′;
33
§ I