Karnataka High Court
Ravi @ Gali Ravi @ Ravikumar vs State Of Karnataka on 27 May, 2011
3
L.
UNDER SECTIONS 341, M43, 147:
VVITH SECTION 149 OF IPC.
THIS CRIMINAL PETITION C;’0iviiNG_’ FCR i3RU’E2_RS ‘
ON THIS DAY, THE COURT MADE ‘I’HE Fo1;i§OW*iNc;:’
‘Q-_.,R D E}: V
After arguing the métifif for ftiriige, learned
Counsel appearing: “for 1′ pgititionerviii Has sought
permission to withdréiw’ ‘thia?p’etiiioi1V.;;{s»__not pressed. To
this effect, h§§a1_s0 fjiléd .
Meméj isgjpiaxzérl oh” i’eC01f_d;– ‘ ‘
In petition is dismissed
as n.0’ii–pit§:.s;3edfiI::,3 ”
3%/a
igfigg