Karnataka High Court
Sri Subramani vs The State Karnataka on 26 May, 2011
Pa.) ORDER
Learned Counsei for the petitioner has fiiedevaipjmiemo
seeking permission to withdraw the petition,-3V_:;i;he’V.’rnern.o”i.
reads as under:
“The petitioner above’-_na:fneti
this Hon’bie Court be,s’p_lease’d_ht’o pedrnfif: it
Petitioner to withdraw above ._Vp’eti.i;ior*iv_
not pressed in the interest of-.1itist_ice”.”” 3
In view of this m.en1’o’,7″this.._ii”C_rindrnai Petition is
dismissed as wiii’h_drawh_.