Karnataka High Court
Sri Kenchappa vs The State Of Karnataka on 31 May, 2011
. ,,
This writ peiiiiion is filed under Articles 226 an_§_i 2247′ of
the Cansiituiiien of India praymg to quash the E1eCi;i::)n_ 1:VI.€€’HI1f_§
Notice dated 23,3201} issued by the 31″ respe1e3CZe:_j”i;_Wvide
Ar11:e:>1£eswir;.g3;A;V–»_
ORDER”, ‘ J
Learned counsel for the–._;5e§i:io11e:__files dated
3}.€)5.2C1f£i seeking leave of the :.(ZoLi:–~”I,_ to £:;Vi'{:1Q.(i1T€iE\R7 the writ
petitien.
Meme is3pIé’ee’d 0:’; r’e_e@fd.”* E31″-.V1’et= P__ei_iti0n is dismissed as
withdrawn.
Sé/am
EEEQE