High Court Karnataka High Court

Sri Kashmir Kathodi vs The State Of Karnataka on 21 November, 2008

Karnataka High Court
Sri Kashmir Kathodi vs The State Of Karnataka on 21 November, 2008
Author: Deepak Verma K.Ramanna
IN THE HIGH COURT OF KARNATAKA AT BAN      

REPBY ITS MAb:A<:¥§_;R.   '.   .. RESPONBENTS

(Bi"'ASRI4'_BASL€':§fA:RAJ 'EQLREDDY, G.A. FOR R-1 T0 4)

?,1f:~I'1~.3% wR1?. APPE;AL as FILED (3/3. 4 OF THE

V.  1§Ar«2N }§.'z:4§1§A .3253 COURT ACT PRAYING TO SET ASIDE THE

(}'i?Dfé3_lf§'.   Wm' mrrmon NCL5642/2006 DATED

 _ 18/  

 A. .jrHiS" APPEAL COMING on ma HEARING mas DAY,

 VERMA..}., BELIVERED THE FOLLOWING:

"V35



-: 3 :-
JUDGMENT

Sri K.M.Nataraj, learned counsel appeared

of appeliant. Sri Basavaraj Kazeddy,

Advocate appeared for respondent_e,..,N9.1 f.’c:$”4;.i: ” ”

respondents No.5 and 6.

2. This writ

Karnataka High Court Act, fi16._ dated

13/1/2003 passed 1$y’ Judge, in

W.P.No.364’24/2?)€}€$;’-»J:i

3. a while, learned counsel for

“permission to withdraw this writ appeal

fi1e:_:£i§i’e§:§:p;:lication for review against the impugled

fifae learned Single Judge. Permission is

fqfipellant may avail of the remedy available to

V’ with bar.

4. In View of the fact that this appeal is sought ta be

Qwithdrawn, no orders are being passed an the appellant’s

“F?

I.A.II/2008 fled for seeking cc.-ndonation of my

days in filing the appeal.

5. Appeal stands disposed “hem

respective costs.

Sd/-r;

 "%g %;_".f¢%Iudqe

 ....    "  Judge

'Mvs