Karnataka High Court
Umlu S/O Phattu Since Deceased … vs State Of Karnataka Ors on 15 September, 2010
IN1}fl3HHHICOURT(H?KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 2__s""1)AY OF sEP'1'EMBfaR"§ V 2O j'1..d x %. V
BEFORE
THE HONBLE MR. Jusncii AJITI'-J GLiNJ_z;x;77
wan' PETITION NQ.s3o21.5}'o_F 20'1§iA (LR) " "
BETWEEN
1. UMLU s/0 PHA1*;m_ SINCE 'ijjE:éE_A_sED' *:'HR(jUGH ms
LRS _ _ . ._ %
1 (A) BABU 3,10 Lj'M1,U *
AGE 42:', 0?;:<:VAc--R1i "' _
R /0 sI5ri?""§'?3
_v.I_DE~ ANNEXURE-J (RESPONDENT NO.3}.
This petitiori coming on for Preliminary Hearing
this day, the C{)i.§!"f made the following: 1
ORDER
After arguing the matter__,.for seine”
learned Counsel for the petitioners Sjeeksiiiperrriiséiotn “to-
withdraw the writ petition.
The petition is dismissed~«.as _
Mr.ShiVakumar; g .T.1’ea’rri’e'(_i..VV_.___};T\ciditiona1
Government Advoi3ate44″‘ie” ‘his memo of
appearance ‘ »
it Six’-
i KEDQE
‘ ‘.