Karnataka High Court
Sri G K Shantharaj S/O Sri … vs Sri Santhosh S S/O Sri K S Unnithan on 1 June, 2009
2
This Crl.R.P. coming an for Ordars thia fiay,
the court made the foiiowing: V”x
ORSER
The learned counsel E0; the petitisnét,fi§ed a”u.’
memo for canversion and submits that the §éVi$iQfl
petitian has become infxuctuaus and %hereEbre;’séek3
permiésion to withéraw the same}~
In View of theV«@emo {an& submission, the
revisian petition is dismi3$e& as witfifiréwn.
The Office ié_direptéd toV¢onvert this revision
petition intc crifii§al>petition.
Sd/-E
Iudge
._fa_Ksm*