Karnataka High Court
Subramani vs State Of Karnataka on 22 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22"" DAY OF SEPTEMBER 2010
BEFORE
THE HON'BLE MR. JUSTICE C.R. KUMARASWAM'I"--.'.jxV.'..'__E"17
BETWEEN:
SUBRAMANI
S/O.vENI<ATESHAPPA
AGED ABOUT 30 YEARS
R/AT. DOODAGUTTAHALLI
THAYALUR HOBLI
MULAGAL TALUK _
KOLAR. I 5 _._PET'IT_IO_N'*ER
(BY SRI: N CHANNAKRISHNAPPAV, ADVEOECATEI'
AND:
STATE OF I<ARN_A.TAK'A._" " __,
REPRESENTEDBY STA.T;E PUERIC _ ' _
PROSECUTOR,IHIGH- COU'RfF..BUILDING-.__ ~
BANGALORE. ' ' _....RESPONDENT
CRIMINAL REVISION PETITION NO.1079 Ioj
TI-IISCRIMINAI_REv.IS1ON PETITION IS FILED UNDER SECTION
397 AND 4:31 OF CODE OF CRIMINAL PROCEDURE PRAYING TO SET
A.SID.E_ THfE"IMP.UGNED OR'DE~R'OF DISMISSAL FOR DEFAULT DATED
1'o,es.2I3O9 PASSED IN CRL.A.38/2008 PASSED BY PRL. DISTRICT AND
SESSIONS" IU D--(3VE','I|<:O.L]1\R_.
'TI«IIS.,CRII»II'N--AL'T;;.REvISION PETITION COMING ON FOR ORDERS
'~....{3.EFORE T:-_£_E COLFRTTI (15 BAY, THE_ COURT MADE THE FOLLOWING:--
ORDER
‘fE_LeeHr”r3ed Counsef for the petitioner has filed a Memo
‘ 22.9.2010. The Memo reads as Under:
/
I./”
“The undersigned advocate for petitioner
is not pressing the above petition. ‘He may be
permitted to withdraw the above petition.”
In view of Memo dated 22.9.2010, thisrf_ii’ci:i1;fii’nMé’i7″ A’
Revision Petition is dismissed as not pressed«.. A_
KM