High Court Karnataka High Court

Sri Shivakumar @ Huchegowda vs The State Of Karnataka on 1 September, 2010

Karnataka High Court
Sri Shivakumar @ Huchegowda vs The State Of Karnataka on 1 September, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF":-KfiR'NATAKA AT BANGALORE

DATED THIS THE 15' DAY OF SEPTEMBER 2010
BEFORE

THE HON'BLE MRJUSTICE RAVI MALIMATHT"'»D

WRIT PETITION NO.2360S OF 20O9(GM--RES5Tf.D:"'-.,

BETWEEN:

Sri ShVi_yak~;gr%2a«E:._@ H__uCh"eg"o.w_da_,?

S/o:'VDodde.§;50wd'cT{' _"  _ 

Aged about35"yearS;f"---.. '

Hindu, A§;riiii< 

This Writ Petition isVfi'E«e'd'~..unde'r Articievs ":2g2'6"v&":227 of

the Constitution of India pfaying to"ca:iE"for'grecords in
notice dated 04.08....200<3"issiued-a._ by th-e.-Tahasitdhar
Nagamangaia Taiui<,..4'_':.. ._ _  u 

 This VW"rit=-_?eitit'i'on"'<:0'm'ing on for preliminary hearing
in 'B"-group t-hVisida_y',~.th'e.4c-ourt made the foiiowing:--

ORDER

;,,.a”h’e_2″” “re’s’p’ondent who is present in the Court has

seeking Eeave of this Court to withdraw

dated 4-8-2009. The learned counset for the

pet’it§Vo’iiier has no objection for the same. Accordingty, the

it is accepted. The 2″” respondent is permitted to

withdraw Annexure~B dated 4-8~2009.

wk”

2. In view of withdrawai of Annexu_ré?’B”»~f’i3–eé__”.’@¢’__r’i?:_

Petition would not survive form’»cons%d’e1=–aEiQri”~~.:and

dismissed as being infructuous.