IN THE HIGH COURT OF' KARNATAKA AT
DATED THIS THE 8%-h DAY OF DECEMBER {é£jQ§.i'e;--- -
BEFORE
THE HONBLE MR. JUSTICEVEAJEF .:'.GUN{iA:;
WRIT PETITION NO.3’5?*63/§0C9[GMA–£§es), 5
BE} WEEN:
M.C.Surna, _. ,
Advocate, V V
W/o.K.P.Suresh.'{{‘u.ma1j, 9’ _ ;
Aged 41 years; V .
R/0.T.B.Ro8;ti} A
Narasimharajapurfja, . ‘
., . ..PETITIONER
(B3;’Sfi.-£i.S’hv;i:g;if;i};ii1=eif1»«Shetty, Adv.)
AND; » _
1″. .SfafeE”A5fKarnata1;f§.’.
‘ ,Rep. ‘by*Ase.3istant Secretary
‘T0 G0veJ;nm’en’t,
‘Inf.ema]’A’dministratio11,
[Law Order, COFEPOSA «St
Proseztution), Vidhana Soudha,
..Bangaiere — 560 001.
Director of Prosecution
:3: Government. Lit.iga.ti0r1,
-“Rep. by Direeior 81 Joint Director
Of Prosecution (Administration),
81-” F1001″, Cauvery Bhavan,
KHB Compiex, K.G.Road,
Bangalore –w 560 009. …RESPONDEN’1’S
(By Sri.N.B.Vishwanath, AGA)
This writ petition is filed under Articles
227 of the Constittltion of India with 3. prayer””i’;o
the order dated 22.10.2009 passed by
Annexure ‘A’.
This writ petition coming
hearing, this day, the Court made the’.fol”1owing:
ORDER*v«.”::
Learned counsel ap}_:z>E-ari’ngdétehiehijetitioner files a
memo for withdrawal of the-Wirit 2′
2. :¥1_\/Ie.movvVit-w.té1kje’1i,_.d’on’ record. Petition stands
dismissed u!ithdfdwnf’_.»s.
Sd/.2
JUDGE