ti¢$>§i This writ; petition is 1316/d under Articiries 226 21:'i'1fi1"»227 of the Ccxnstituuon of India praying to quash the .1'€%ii1;_é~:r_"d_at€:i 80.4.2011 issued by the respondent No.1 m3.r1xi:.r€%~
1:) and etc. ~
This writ petition eizaming on h
group this day, the Court I’£13.d€ th€:£b11o\vi«.q_g’;«¢ . ‘
9,13:4.>§_13
Learned counsel for the ‘Vp::ti{ioner” ‘fi1é$”:z ri:}.€m0 dated
1531’ pre1i1*r1i;3é;_1*y “‘1fté’21ri:i:g§B» 1 ”
31.05.2011 seeking 1e:za3;’eV.&_o£’ ji1r1¢_ w’ii11d1;£1VV the writ;
petition with Iiberiy to file a ‘fresh’
1\:1en1c: is 1-.p1afc’éci o.ri«réCQ1″d,_.- Writ Pé1i{ic:>11 is dismissed as
Withdrawn re–sef~:Ii;i3.g 1i7)e’:?t3}’7f0 1116 }i3etition€1* to approach this
Court, a f1’€SA1V1″C’:a.1.1’S2€.’Of”37é”L1QI1. arise.
Learricgi1Addi’ij04i:1a1″Géwernment Advocate, who has taken
V n0tice_§:1’h*i;his C’a~:~:»,e& is pemlitted to fiie memo of appearance
within 1′,h1’€€ Weeks from today and S0 a1s::> the Eearned <:0u1:se1
_§e.j§p~5nde:1t N04.
3&1/w
EEIESE