High Court Karnataka High Court

Sri.Madhusudhan S. M vs Shriram Transport Finance Co. Ltd on 19 October, 2010

Karnataka High Court
Sri.Madhusudhan S. M vs Shriram Transport Finance Co. Ltd on 19 October, 2010
Author: S.N.Satyanarayana
IN THE HEGH COURT OF KAENATAKA AT BANGALORE
DATED THIS THE EQT" DAY OF OCTOBER 2010

BEFORE

THE HONELE MRJUSTICE S.N.SA"£YANARA¥ANA': " 

WRIT PE"_{'I'1'ION NO28063/2009 (GM~RES1   E O

BETWEEN:

SRLMADHUSUDHAN S. M

AGED 34 YEARS ' _ 

S/O MANXKYAM S N  

NOE-216, 2ND MAIN, 5TH cROSS;~.__ 
RAMAOHANDRAPORAM   -    
EANOALORE560021  _    A.".E-_PETITIONER

{By Sri : A V AMARNAT;1AN;..:ADv}. _  

AND  ....   "

SHRIRAM TRANSP'£)RT'FI1\ZANCE' CO. LTD
No.29/A,*SEcoND 1~'-.[;()OR_  
KHROAD  A _ fl 4 " . 
BANC~';AI.{ORE--27 =  .

REP..EyI'1S POWERVOE

'O V'  RNEEY HOLDER' """ "

 SE1 -NAGABkIUS}_1AN M C  RESPONDENT

O(Ey'E1_--; :":wf"ES3:1EOE KUMAR, ADV )

   PETETEON ES FILED UNDER ARTECLES 226

.  227 O1§f'3-THE CONSTITUTION OF INDIA PRAYING TO SET
 ' [ASIDE THE ORDER PASSED BY THE 6TH ADDITEONAL
 'CIT-'YCIVIL AND SESSIONS JUDGE IN AA 304/2009 ON

'  21,04.09 AS PER ANNEX--D.

'""'"\



-2.

THIS PETITON COMING ON FOR PRLHEARING IN 'B'
GROUP THIS DAY, THE COURT MADE THE FOLLOWING»:__

ORDER

Counsel for the petitioner files a metiié H

permission to withdraw the writ petiti’0n.”~ . ‘

Memo is taken on record. Writ p’e_tixtE0n is (ii.s;11iSse{;i *

accorciingiy.

Nd/–