High Court Karnataka High Court

Sri. Ramakrishna vs The State Karnataka on 26 May, 2011

Karnataka High Court
Sri. Ramakrishna vs The State Karnataka on 26 May, 2011
Author: C.R.Kumaraswamy


ix)

0 R D E R
Learned Counsel for the petitiener has flied a
seeking permissien to withéraw the petition.

reads as under:

“The petitioner above h’amedT..;’§raAys’ thief:
this Horfbie Court be zxieéasedtga “‘permT:t’V*%~r;§3§”v.
petitioner to wéthdraw th’a:”ab0ve pe_zfi’i::i0_?; aég

not pressed in *.:heJnterest-~ef.’justi<re",
In View of this meme,%ms 1.<:_%e1:3%;V;.:i'a_i_. Petétien is

dismissed as wit«h«c{r'awn.i;

  j\        I$§E