Karnataka High Court
Jagadeesha vs State Of Karnataka on 26 May, 2011
K.) ORDER
Learned Cozmsei for the petitianer has fEfed4.aVT»~:§_iem0
seeking permission to withdraw the petétion._.§’_:’T’hé.’_’;:<2€2_$r.rs_;5'_
reads as foéiows:
The petitioner abevieé
submitasfoimws: _ _ ‘ ”
“The above naméavdj”‘p%etEti€§rL:er’
this Criminal Pefgition ma.j#{A’*’E<ind_vIy b.é"d§.sm§S:éed
as withdrawn Vi.'-*:. f1*;f"1_e7_V_in¥;_e::es.t'a_<§f»justice and
equity?
In vieéfgz _*:h_iSA E’:}éV.mQ_4,§=.th§é””€r§minaE Petition is
dismissed 3:3.Vvx}5§.tV!%§dra?m2«.. ‘L
gain
E333