Karnataka High Court
Sri.Madhusudhan S. M vs Shriram Transport Finance Co. Ltd on 19 October, 2010
IN THE HEGH COURT OF KAENATAKA AT BANGALORE
DATED THIS THE EQT" DAY OF OCTOBER 2010
BEFORE
THE HONELE MRJUSTICE S.N.SA"£YANARA¥ANA': "
WRIT PE"_{'I'1'ION NO28063/2009 (GM~RES1 E O
BETWEEN:
SRLMADHUSUDHAN S. M
AGED 34 YEARS ' _
S/O MANXKYAM S N
NOE-216, 2ND MAIN, 5TH cROSS;~.__
RAMAOHANDRAPORAM -
EANOALORE560021 _ A.".E-_PETITIONER
{By Sri : A V AMARNAT;1AN;..:ADv}. _
AND .... "
SHRIRAM TRANSP'£)RT'FI1\ZANCE' CO. LTD
No.29/A,*SEcoND 1~'-.[;()OR_
KHROAD A _ fl 4 " .
BANC~';AI.{ORE--27 = .
REP..EyI'1S POWERVOE
'O V' RNEEY HOLDER' """ "
SE1 -NAGABkIUS}_1AN M C RESPONDENT
O(Ey'E1_--; :":wf"ES3:1EOE KUMAR, ADV )
PETETEON ES FILED UNDER ARTECLES 226
. 227 O1§f'3-THE CONSTITUTION OF INDIA PRAYING TO SET
' [ASIDE THE ORDER PASSED BY THE 6TH ADDITEONAL
'CIT-'YCIVIL AND SESSIONS JUDGE IN AA 304/2009 ON
' 21,04.09 AS PER ANNEX--D.
'""'"\
-2.
THIS PETITON COMING ON FOR PRLHEARING IN 'B'
GROUP THIS DAY, THE COURT MADE THE FOLLOWING»:__
ORDER
Counsel for the petitioner files a metiié H
permission to withdraw the writ petiti’0n.”~ . ‘
Memo is taken on record. Writ p’e_tixtE0n is (ii.s;11iSse{;i *
accorciingiy.
Nd/–