Karnataka High Court
Sri Shivakumar @ Huchegowda vs The State Of Karnataka on 1 September, 2010
IN THE HIGH COURT OF":-KfiR'NATAKA AT BANGALORE
DATED THIS THE 15' DAY OF SEPTEMBER 2010
BEFORE
THE HON'BLE MRJUSTICE RAVI MALIMATHT"'»D
WRIT PETITION NO.2360S OF 20O9(GM--RES5Tf.D:"'-.,
BETWEEN:
Sri ShVi_yak~;gr%2a«E:._@ H__uCh"eg"o.w_da_,?
S/o:'VDodde.§;50wd'cT{' _" _
Aged about35"yearS;f"---.. '
Hindu, A§;riiii<
This Writ Petition isVfi'E«e'd'~..unde'r Articievs ":2g2'6"v&":227 of
the Constitution of India pfaying to"ca:iE"for'grecords in
notice dated 04.08....200<3"issiued-a._ by th-e.-Tahasitdhar
Nagamangaia Taiui<,..4'_':.. ._ _ u
This VW"rit=-_?eitit'i'on"'<:0'm'ing on for preliminary hearing
in 'B"-group t-hVisida_y',~.th'e.4c-ourt made the foiiowing:--
ORDER
;,,.a”h’e_2″” “re’s’p’ondent who is present in the Court has
seeking Eeave of this Court to withdraw
dated 4-8-2009. The learned counset for the
pet’it§Vo’iiier has no objection for the same. Accordingty, the
it is accepted. The 2″” respondent is permitted to
withdraw Annexure~B dated 4-8~2009.
wk”
2. In view of withdrawai of Annexu_ré?’B”»~f’i3–eé__”.’@¢’__r’i?:_
Petition would not survive form’»cons%d’e1=–aEiQri”~~.:and
dismissed as being infructuous.