High Court Karnataka High Court

Sri.M.Naveen Kumar vs The State Of Karnataka on 25 June, 2009

Karnataka High Court
Sri.M.Naveen Kumar vs The State Of Karnataka on 25 June, 2009
Author: Ram Mohan Reddy


..E..

IN THE HIGH COURT OF KARNATAKA,

DATE?) THIS ‘;;’1~1I:”: 25TH DAY 0;? JUNE, 20§39 ”

BEFORE

THE H{)N’BLE) MR.JUS’I’iCE RAM MQHAN 12%fr;’%:)mrwiL”‘%”T

WRIT’ PETITION No.15€~2O 0’12*+é{)<39 uvixrg "

BETWEEN

SR1.Iv'I.NAVEEN KUMAR
S/{).H MAHADEV — _ .

AGED ABOUT 34 ‘(EARS —

MAreUTi~i:V£ K§::’P*.%i§»V.v 4 _ .
K()RATA(}ERl:2;, ?Urv1jis:UR._m.s3’r–. ‘ ‘

– – ” ” PETITIONER

(By Sri; B R $w”1>A,RARAJ}§’ GUPTA, Ami. )

‘V A. ….. .. V

3; ._ “-?r:7£§:’v§’;f.a;*;*V§:;+:;iF KARNATAKA
A REP BY SECRETARY TO GOVT
‘FRA.§siS}’i¢E}l?T DEPT, MULTISFOREYED BLDG
ma AE§._![BE{)I{A§k’ VE§:m~11,
” .. VBAm3AL0RE–56o 901

V *-THE SECRETARY
KARNATAKA STATE TRANSPCRF AU’I’H{)RI’I”{
MUIjI’£SI”()REYEI} BUILDINGS,
DR AMBEDKAR VEEDHI
BAN GALORE~ I

3 M S SHEEN KARANARAYANA
SREE VENKATESHWARASWAMY

TEMPLE S’I’R£?.E’T M

-2-

MADHUGIRE
R1?,sPoNDmgzT:=i’_-V.

(By Smt ; M.C.NAGASHREE, GOVT £;I5V’P”GR’-R1.;&, g?_;’ F’

SRI.S.V.i{RiSi-INASWAMY, Anv=.._m_–R93 ‘-
M/S SHIVANANJAPPA} ~ ”

THIS WRIT PEPITEON IS FlLE’fJ_UNDER z~..R’:*_1cL,Es”‘226
AND 227′ cm THE c0Ns?rzTUT10N=.oF_’INDIA._mAY:::aG TO
DELETE ENTRY No.41 .631?’ Ah’£r~iEx’-‘vii-3. 0%’ ‘I”1~iE~”IN’I’li’.I?€–
STATIE’, AGREEMENT ‘7.7_3.2Q{§8.v_’MARKED UNDER
ANNEX–C. = .

THIS PETITKJN crjiviisseij; _Q’1Sf*–.1%'{)’R«V,V'(*)i%DEsRS, THIS
DAY, THE comzafr wfgxne THE; £1-*o;,;;Q\r.r;:s:.3:” Eeave d’
the court; to withdraw

‘the writ petition is
dismissed. ”

Séfié