High Court Karnataka High Court

Sri Subramani vs The State Karnataka on 26 May, 2011

Karnataka High Court
Sri Subramani vs The State Karnataka on 26 May, 2011
Author: C.R.Kumaraswamy
Pa.)

ORDER

Learned Counsei for the petitioner has fiiedevaipjmiemo

seeking permission to withdraw the petition,-3V_:;i;he’V.’rnern.o”i.

reads as under:

“The petitioner above’-_na:fneti
this Hon’bie Court be,s’p_lease’d_ht’o pedrnfif: it
Petitioner to withdraw above ._Vp’eti.i;ior*iv_
not pressed in the interest of-.1itist_ice”.”” 3

In view of this m.en1’o’,7″this.._ii”C_rindrnai Petition is

dismissed as wiii’h_drawh_.