High Court Karnataka High Court

V Narendran, vs The State Of Karnataka on 26 May, 2011

Karnataka High Court
V Narendran, vs The State Of Karnataka on 26 May, 2011
Author: C.R.Kumaraswamy


ORDER

Learned Counsei fer the petitioner has fiied4.aV_i’-nfiemo

seeking permission ta withdraw the petitiory.§V_:;i*iie3_’Vi%iea*i2_:§’.

reads as foiiows:

“E humbiy submit :i:Ejiat:_fI..:’ h’ay.eA.’
instructed that the abeve narfi-eéi’V–petitiVeifieii”hés’*3
died in the month of”‘–v:3:i.i’3’~r,ii. S
kindiy be permitted to fAi.itij’drai«.e:,L’theiéaee irfthe
interest of justice} _

In vie§~v4′??_f:i:.’thi;£3 méfné; ::’ti%i”i*s…¢i-iminai Petition is

dismissed $35 \»**»*’.’:i4″€’i?(i.ré’a*\:»:’:’;'””e’:’.’:V’i, ” :

Safe
EZFEGE