Karnataka High Court
Sri Raghu vs State Of Karnataka on 11 August, 2010
ORDER
When the matter is taken up for hearing, iearneci
Counse! for the petitioner prays for dismissal of petition__.a:s””’»~~’_’ ;.
withdrawn. »
His submission is recorded.
Criminai Petition is dismissed as _yifl’f!i_drawn’.”
Bkbgn/_