IN THE HIGH COURT OF' KARNATAKA AT BANGALORE DATED THIS THE 2791 DAY OF AUGUST 2010 BEFORE THE HONBLE MR. JUSTICE AJIT WRIT PETITION NO.23Q03/201b(,Gi4.?IgRes} A BETWEEN : Sri.N.Sriharsha, Aged about 31 years, . Son of Sri.nanjundas"wVamy,A""' * Inspector of Police, ' ' 5 ' Now working at APTS V j * V (Armed Police Trajning'Schoo1.}f_ A Yelahanka, Bangalor'e. I 1. ...PETITIONER Adv.) AND: I A A 1.
The_ ‘State-of ‘Karnataka,
 Reggresyenteti b.y._.its Secretary,
“‘Def)aI:tr1I§3nt of Home,
‘ –V_idh_an’aAVSoudha, Bangalore.
.2 .y “The Difecitor General and
“‘=Ins-pector General of Police.
Karnataka State,
I ._.Banga1ore -W» 560 001.
The Commissioner of Police,
Bangalore City, Infantry Road,
Bangalore — 560 001.
4. Sri.K.Ravishnakar,
Police Inspector,
Karnataka Lokayukta
[City Division),
Bangalore City.
5. The Karnataka Lokayukta,
M.S.Building,
Dr.Ambedkar Road,
Bangalore — 1, 1
By its Registrar.
[By Sri.Narer1dra Prasad;._HCA(}P__forVVAR1
SI’i.Sudhakar Pai, for R5} to At ‘ ‘ g
This Writ petitioniis “Articles 226 and
227 of the Constitution of India prayer to quash
the order dated as Annexure ‘A’
passed by the _anCi.ete. ‘ 
This petition~o:o1nyi’ng'”on’ for orders, this day,
the Court made the fo1lo”Wijng:v«.. 
i*esoRoER
3Cou”n.sel annearing for the petitioner has
filed a” me-;fno’i’foif’«xyithd_ifawal of the writ petition.
_ Memo .. granted. Petition stands dismissed as
z%ufiuhdraghn.
Sdfi
Iuégg
“m