High Court Karnataka High Court

Sri Kenchappa vs The State Of Karnataka on 31 May, 2011

Karnataka High Court
Sri Kenchappa vs The State Of Karnataka on 31 May, 2011
Author: B.S.Patil

. ,,

This writ peiiiiion is filed under Articles 226 an_§_i 2247′ of
the Cansiituiiien of India praymg to quash the E1eCi;i::)n_ 1:VI.€€’HI1f_§
Notice dated 23,3201} issued by the 31″ respe1e3CZe:_j”i;_Wvide
Ar11:e:>1£eswir;.g3;A;V–»_

ORDER”, ‘ J

Learned counsel for the–._;5e§i:io11e:__files dated

3}.€)5.2C1f£i seeking leave of the :.(ZoLi:–~”I,_ to £:;Vi'{:1Q.(i1T€iE\R7 the writ

petitien.

Meme is3pIé’ee’d 0:’; r’e_e@fd.”* E31″-.V1’et= P__ei_iti0n is dismissed as

withdrawn.

Sé/am
EEEQE