High Court Karnataka High Court

Subramani vs State Of Karnataka on 22 September, 2010

Karnataka High Court
Subramani vs State Of Karnataka on 22 September, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22"" DAY OF SEPTEMBER 2010

BEFORE

THE HON'BLE MR. JUSTICE C.R. KUMARASWAM'I"--.'.jxV.'..'__E"17 

BETWEEN:

SUBRAMANI
S/O.vENI<ATESHAPPA

AGED ABOUT 30 YEARS

R/AT. DOODAGUTTAHALLI

THAYALUR HOBLI

MULAGAL TALUK   _  
KOLAR. I   5 _._PET'IT_IO_N'*ER

(BY SRI: N CHANNAKRISHNAPPAV, ADVEOECATEI'  

AND:

STATE OF I<ARN_A.TAK'A._" " __,  

REPRESENTEDBY STA.T;E PUERIC _ ' _
PROSECUTOR,IHIGH- COU'RfF..BUILDING-.__ ~

BANGALORE.  ' '    _....RESPONDENT

CRIMINAL REVISION PETITION NO.1079 Ioj 

TI-IISCRIMINAI_REv.IS1ON PETITION IS FILED UNDER SECTION
397 AND 4:31 OF CODE OF CRIMINAL PROCEDURE PRAYING TO SET
A.SID.E_ THfE"IMP.UGNED OR'DE~R'OF DISMISSAL FOR DEFAULT DATED
1'o,es.2I3O9 PASSED IN CRL.A.38/2008 PASSED BY PRL. DISTRICT AND

SESSIONS" IU D--(3VE','I|<:O.L]1\R_.

 'TI«IIS.,CRII»II'N--AL'T;;.REvISION PETITION COMING ON FOR ORDERS
'~....{3.EFORE T:-_£_E COLFRTTI (15 BAY, THE_ COURT MADE THE FOLLOWING:--

ORDER

‘fE_LeeHr”r3ed Counsef for the petitioner has filed a Memo

‘ 22.9.2010. The Memo reads as Under:

/

I./”

“The undersigned advocate for petitioner
is not pressing the above petition. ‘He may be
permitted to withdraw the above petition.”

In view of Memo dated 22.9.2010, thisrf_ii’ci:i1;fii’nMé’i7″ A’

Revision Petition is dismissed as not pressed«.. A_

KM