Karnataka High Court
Sri.N.T.Rangaswamy S/O Late … vs Smt.B.Vasumathi W/O S. … on 25 November, 2009
B.ANGA_l;0_RE.
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25"' DAY OF NOVEMBER 2009
BEFORE
THE HON'BLE MR. IUSTICE 3AwAD RA_H'I'iv1'..'V;.'_,'.,,,O: O"
MISC CRL NO. 4978/20O9___,_"'~--I. R'
IN : "
CRL.R.P. NO. 278;OF 200,9"~_, '- A A
BETWEEN: *
SRI N.T.RANGASWAMY, , .
SON OF LATE THIMMAIAHAEAGED A'B_O"'UT'.=69",YEARS,
# 113, I MAIN ROAD, 3'"?..CR,OSS, A I
ISTAGE, KHB CO'L'QNY,r° 'j,
BANGALORE -- 560 0791, g , 'I
"vf;...'_'_PETITIONER
(By M/S LEX NEXUS»,-AD\f..,},_ * "*
AND :"
S MT. B,vASu'r~IfAT "x;A.z,AO S . BA LACHAN D RAN,
AG E'D_ABoU'T 49 ":'.Ei_ARS,
_ R.ESIDIN_G AT NC).437, UPSTAIRS,
117" 'B' CROSS, :29"""'* MAIN ROAD,
'1$T.S"T,AGE, 3.R'."NAGAR,
A RESPONDENT
-.r(By SRIIH MOHAN KUMAR, ADV.,)
>i<**
'R THIS MISC CRL. FILED u/S482 CR.P.C BY THE
' ADVOCATE FOR THE PETITIONER RRAYING FOR EXTENSION
OF TIME, ETC,
2" /
_aj:,/
F.)
THIS PETITION IS COMING ON FOR HEARING --
INTERLOCUTORY APPLICATION THIS DAY THIS COURT
MADE THE FOLLOWING: ~
ORDER
The iearned counsel for petitioner seeksIpierrriTi’s§i”oIn:”‘to
withdraw Misc. Crf. 4978/2009. Pe.rrPitt4ed..”‘MRI’
2. Accordingly, Misc. Crf
as withdrawn.
VK