High Court Karnataka High Court

Sri N Ramesh vs The District Registrar … on 13 August, 2008

Karnataka High Court
Sri N Ramesh vs The District Registrar … on 13 August, 2008
Author: N.Kumar
. .i,,.,:... V'! uu-ummznnn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

IN THE HIQH CGURT SF KAR§fiTAKfi, EANGflLQEEF 

EET§EEN

mawgn THIS $53 13" may GE awsvsw, 2Q§a W] w_

BEEQRE

mam HQN'BLE H34 susrzfié N KUxAa j 

1.

SR1 N RAMESH

éu'” ”

3:9 LATE R§RAYAR3PEA”W’a’

R533 33 YEARS, *-‘_I_%y;

G€$;DQCUNEHT wa:rER,’;*< ,_*g; g

RJRT NfiRAYA§&HA$EIpfP%iEE 'H&L£I 903?,

€HIK§EALLfiEER €5L§K;n&n*Q:3$g:cT

5&2 1$xi_ ;".% «%% ,%;. ,""
5 .Fv'"' ';;e:'?ETITIGHER

"§Ey gr: §"yga$AN§§"v R –A§V.}
TEE flismR:c2;a£§:fi€RAR

':HiKsALLAEg& nzswaxcw
.$ENEKfiLLfi BE3sz'caas3 RQAD,

"«,aH:KxAshLLAPUa.

GEPLERAL gnaw 2;;

‘CQHHISQIGHER U? 3TfiHP3,

K&vEkI~BHAvAH,
K.§,RfiAn,
,3A§§aLORE.

“$33: E v VEHKATAPATHI NAIDU
fgsfa LATE vamxazagaxaxna
~ fi$E;HAJQR

REA? REER MILK DEIRY,
?AF£5ANER& €HIKAB£LLA§$R

… EESPGNDERTS _
k//

f’§t”‘\””§ a…zmw ii ‘3a..IV\\FA!…»|%’t£$..mm aw.

..- InI1I1r’III’IlI-f’I IIIIJI I \u’lql\Il\l \J’r 1\’1″I’H’H”A

‘?5g*”

was $532? ymzrzara 2:3 FILEB mama Aawxcfégs

225 ARE 2:? my THE caxsmzwawxew GE 1:§3xA.

y3.A3*:2~:~c.; m QUASH Tm amsm ms: mm 2f;::1a:s:,.”s.’:s’;:”Ag.
RGTECE fiT.2fi.3.$$, ISSQEE BY THE ‘<a1,*,V
WI?HH$LBENG TE asazwaa aw wag LECENCE, imam »_
333% wyzca :3 PRSBUSEB AT AHfif3sDIEE€T rag R1, .'

'33:: acsrzszmfia '21-1:3 APELICATIGN£m.'21.,2..e:s,_" i?i.'fc.1f;EI3V

TREEE ?1'L'.5;'."3?'f GE' 913183 23 ??.€'_}§UCfE2'Jv.,35&E?._4Btl~E{#E';,A " "

E1' EETITEOEER ESE. £2=jZE'=.'{41IS._LICE34IC.i'E., °T.:

Ehia petitisn c&minQ fin fe:'Q£dé:a §hia
éay, fha caurt made the fggiowipg: 1

V ::n'i*<:3E'3,: ; "

Laaxned Cgufigfil §G:’%he_§étifii¢@er suhmita
that a zuemfi’Dh%§ §§$§%§y i§é§nf filed in the
effica fi¢i”#£§§$§§W%§ §fi $Eé ¥rit getitien.

In §1é& ¢fi %§a %§#§a§aid suhmissian, the
petitiwfi i§7d§amie$¢§”%$ withdrawn.

sci!-3,.

Judge