QM fiZ@%}W¥ 53$ mwmwxm WEQW flfifl.-§i3i:T $1" K&%N&"5'fl.K4% Wififl CQURV W? mzmmmm FQGM C.;.§Gt.§R"€" U? E'(M.§€Nfl'EMfifl Wmirfl uwum my Rmfiiwamfimm WWWH My IN THE H163 COURT OF KESNATAKA, 8ANGAGRE um-an 1-Hts mm 15" saw on' Juan: 2009;", BEFORE was HoN'Br..s ma. JUSTICE '
CRL.P No 2315 as zabé *f ‘
Bmwmr: 1 V ‘
xmmaaas. 5
s/o LATE mxrarm-I
msn Asom 3,5
Asazcwrunxsw, % ”
axmmmaa,
THYAHAGONBLU HGELI, V
Nzmnmsnus. TAEAIK, ‘
amanmns RU_EN.;_ ‘£115-§§n1c1{‘,«: ~. ‘
. ;;'”?ETITIO!\I!!3R
{By Sri. ‘rounoUs_AIL:«krcrv.x»V %%§1§w#€:c:a1’e:3%;
ANS:
s-ma or A _,
av x_5:L.AHam.x;.AV .ac>LI=sm;
assemmaxr
t§3.r_ é::::.._, s._é.é;..:§:taI mm, xczcm
cm.:fi_%msn u;s.439 came 3′: ma:
rest. wrrrxonma eaavxxs mam ‘:5-1:3
‘~H§}fi’,l_3LE MA? 53 91.53339 1’9 331.2333 THE
._i*E’!:”I?{:’I*€3§’£E;R my IR s.:~=.=.=s*§=.%N&T&m mm em
WM-<»2 ~oM"¢4WHw:It\I aw:
'W'**WmmW- WWW W" mmwwmwwm WWW mm-mm m~ ammmmmm rmm cauw 0% mmasamm MWH mum" @%
fizis petition coming can fax orders this day,
the Court made the following-
ORWR
Petitionar is seeking leave of this
withdraw the pmtition.
2. Accardingly, petitiana’ ia “.;iiaraisga”.:i ‘ _a§s
withdrawn.
353
{T Fudgé % V