High Court Karnataka High Court

Sri Kenchappa vs The State Of Karnataka on 31 May, 2011

Karnataka High Court
Sri Kenchappa vs The State Of Karnataka on 31 May, 2011
Author: B.S.Patil
ti¢$>§i

This writ; petition is 1316/d under Articiries 226 21:'i'1fi1"»227 of

the Ccxnstituuon of India praying to quash the .1'€%ii1;_é~:r_"d_at€:i
80.4.2011 issued by the respondent No.1 m3.r1xi:.r€%~

1:) and etc. ~

This writ petition eizaming on h
group this day, the Court I’£13.d€ th€:£b11o\vi«.q_g’;«¢ . ‘

9,13:4.>§_13

Learned counsel for the ‘Vp::ti{ioner” ‘fi1é$”:z ri:}.€m0 dated

1531’ pre1i1*r1i;3é;_1*y “‘1fté’21ri:i:g§B» 1 ”

31.05.2011 seeking 1e:za3;’eV.&_o£’ ji1r1¢_ w’ii11d1;£1VV the writ;

petition with Iiberiy to file a ‘fresh’

1\:1en1c: is 1-.p1afc’éci o.ri«réCQ1″d,_.- Writ Pé1i{ic:>11 is dismissed as
Withdrawn re–sef~:Ii;i3.g 1i7)e’:?t3}’7f0 1116 }i3etition€1* to approach this

Court, a f1’€SA1V1″C’:a.1.1’S2€.’Of”37é”L1QI1. arise.

Learricgi1Addi’ij04i:1a1″Géwernment Advocate, who has taken

V n0tice_§:1’h*i;his C’a~:~:»,e& is pemlitted to fiie memo of appearance

within 1′,h1’€€ Weeks from today and S0 a1s::> the Eearned <:0u1:se1

_§e.j§p~5nde:1t N04.

3&1/w
EEIESE