2008 INSC 0276 SUPREME COURT OF INDIA N.Rajagopalan Vs. R.Danushkodi Adithan and Ors. C.A.No.6329-6330 of 2005 (S.H.Kapadia and B.Sudershan Reddy,JJ.) 01.02.2008 ORDER 1. I.A.No.3, for withdrawal of the civil appeal Nos. 6329-6330/05, is allowed subject to the compliance of the provisions of Section 110 of Representation of People Act, 1951. Notice of withdrawal shall be duly published in the official Gazette. I.A.No.5 to come up after four weeks. Additional dasti service is granted. 2. Liberty to the elected candidate to file his reply in the meantime to the said I.A. 1 SpotLaw