Karnataka High Court
J Athmaram vs Sri Kagodu Thimmappa on 25 June, 2008
N THE i-iiG!~£ CQURT OF EE{:I:;'g-.
ma: %%%% " * " " I
8ri.?':*a3?r§z.':.<_::;..%:o set aséée the orde: dt.20,13.29CI}' passed by the E Addifid,
--«..'{$r;'Dn.} & CJM, at Shimoga in P.CR.Noi3éGz'20€)6 exciuding the
.;fle s_;éonden£ in taking the sogmzance and éireci the court balms; to take
'gcognézanse against tfze respondent 5 accused No.2'
This Reazisécn Peiiiéen coming an for Admission ihis eéay, the Gear?
made the fsfiewing:
Qfii >
After hearing £0; same time, iearned Ccunaeé for-*j€héf”;3§’?:it§oner
seeks permission ts withdraw the Revision Petitém.
The Revision Petition Ea dEsmEsse;di’éa;it§§d;a=¢m.~ * ~ V
Kf\iMf~