High Court Karnataka High Court

Sri Raghu vs State Of Karnataka on 11 August, 2010

Karnataka High Court
Sri Raghu vs State Of Karnataka on 11 August, 2010
Author: N.Ananda


ORDER

When the matter is taken up for hearing, iearneci

Counse! for the petitioner prays for dismissal of petition__.a:s””’»~~’_’ ;.

withdrawn. »
His submission is recorded.

Criminai Petition is dismissed as _yifl’f!i_drawn’.”

Bkbgn/_