2013 INSC 0656 IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRL.M.P.NO.13868 OF 2013 IN CRIMINAL APPEAL NO.401 OF 2012 RAGHU @ RAGHAVENDRA APPELLANT VERSUS RESPONDENT STATE OF KARNATAKA O R D E R 1. Learned counsel for the appellant, on instructions, seeks permission of this Court to withdraw the Criminal Appeal. 2. Permission sought for is granted. 3. The Criminal Appeal is dismissed as withdrawn. 4. CRL.M.P.No.13868 of 2013 is disposed of accordingly. .......................J. (H.L. DATTU) .......................J. (DIPAK MISRA) NEW DELHI; JULY 18, 2013 Page 1