Karnataka High Court
Sri K Anantha Raju vs Smt Saroja C Samuel on 25 August, 2009
THIS WRIT PETTTEON CEGMING ON FOR’. ORDERS THIS fig-?”gVTRE
COURT I*.r*§A{}E THE FOLLQWING: _
The pr:titj0nc:r’s side has filed .1.f.,¥1»_’17;<1x31f;;a.i€_:; ,. V' »
fefiows: VA _ 1' V A
"?"?2e_ above Petitioner humblgji flan
in permit him. 19 withdraw the Writ z.z;f:.'}1 :2.
Ezberty ta urge all the ggyngincis in be fiiéférred
as ag(.z;i:rz.i=;t__ .£;,"2:jza4' ;:.zz;d'.."L}§§g::ree passed by the
Leamed .I:V )g. Kalar in
1e;Aa;v{;;'5é;2{é§:r§: "oéf;:bo9 cmd jzxdgmeni
pas.sez§F»–Ab3;~ file Hr. DH"; Kaiczrg in
:1 .3;.Ng,.33Q)::0c}5R;– ézgeoag 5;; the ends of
jwitiota" –
‘V petiijgn is dismissed £116
$<)11'é1*:*{V._V _ ' V V
. A ' ' ' – ' S d / ..
I UDG E