High Court Karnataka High Court

Sri G K Shantharaj S/O Sri … vs Sri Santhosh S S/O Sri K S Unnithan on 1 June, 2009

Karnataka High Court
Sri G K Shantharaj S/O Sri … vs Sri Santhosh S S/O Sri K S Unnithan on 1 June, 2009
Author: A.S.Pachhapure


2

This Crl.R.P. coming an for Ordars thia fiay,
the court made the foiiowing: V”x

ORSER

The learned counsel E0; the petitisnét,fi§ed a”u.’

memo for canversion and submits that the §éVi$iQfl

petitian has become infxuctuaus and %hereEbre;’séek3

permiésion to withéraw the same}~

In View of theV«@emo {an& submission, the
revisian petition is dismi3$e& as witfifiréwn.

The Office ié_direptéd toV¢onvert this revision

petition intc crifii§al>petition.

Sd/-E
Iudge

._fa_Ksm*