High Court Karnataka High Court

S Anand vs State By Chikkaballapura on 24 May, 2011

Karnataka High Court
S Anand vs State By Chikkaballapura on 24 May, 2011
Author: C.R.Kumaraswamy


THIS CRIMINAL ?ETITION COMING ON FOR OREDEERS BEF(3″f2.E THE
COURT THIS DAY, THE COURT MADE THE FOLLOWING2*

QRDER

Learned ceunsei far the eetitiorter has fiieé–.z:4.:’:i’»?1,er%{§:» ..

24.32011. The Memo reads as um:fer:I__

“The petitioner abo\}’e..9 ‘r*e~e3%mec.i” hu’sn_t§t’y
that this H::m’ble Court beV_p_!ue.3se»::j_v to”d’-is_mMis;Vi%{he

above case as not pr’e§sed Th the” i«:1_’L*-eke:-st ofjustice.”

In View of Memo Vdated 2.4;:5.2Q’:.e:!” «fhie””C:Ti*i’.r11inaf Petition is

dismissed as
k seia
FUBGE