High Court Karnataka High Court

Vijaya Chandrakantha Talakeri vs The Chief Conservator Of Forests on 22 October, 2008

Karnataka High Court
Vijaya Chandrakantha Talakeri vs The Chief Conservator Of Forests on 22 October, 2008
Author: Deepak Verma B.Adi


in ms area comer or 1mnnA’rAx..e;.. ‘
cmcurr smxcn A1’ —

DATED mm THE 22!» ms! _QE}pcm§Eé}’_2dos’_’ % V

PREszxT;§

Hoxrnm unauwicgvnfihpm :3

Horrnm MR;J1′:sTic1;V§u3zijsat;i mam

wan’ P£_’r1’r1o;a%xd(;.9a1§VsAaiLo1%*ao»ae% V mg)

BETWEEN:

Vijaya
S/o Late Vaya.

Aged about 24″Y¢£:11s, “T1:

R/o Ankali Post,    --
R/S    

(By_Sri. Adv.)

i%I’i;c’£§§:>i;sezvator of Forests,

” ._ Mallcswaram,
A ,nmoAm~Rz – 560 003.

Thé .(}§>nsc1vator of Forests,

3 * *&1gzium Division,
= ..£ –

The Stair af Kamafaka,

Rep. by Sccxetaxy to Gvocmmeznt,
Forest Department,

B/LS. Building,

BANGALORE — 560 001.

. . PE’1’I”.l’IOH’ER.

.. RWPOHDEHTB.

1;, 4», 1», 1i’__ a.__*_ i’_

{…_…..»»”

This Petition is filed under Articles 227 of the (inngfiitution of
India, praying to quash the impugned Order

passed by the Karnataka Adzninistxative 4% in

Application No.8843/ 2003 at _~f~ “B”. ‘ * ‘V .

This Petition coming on daif; ”

nmnx vnzmm J, made thé fO1}owing: L V

Learned that he has
insuucfionss. é _._’_chc Rviihdraw this writ pcfition,
Application No.8843[2€)€)3 passed on
1s.o2.2oo’3,. bf the said order. Thus, without

exggfessing xanyV6p1ini{$n nn the matter, We grant permission to file

as mentioned heminabove.

” aforesaid’ obscxvations, petition stands finally

di§§p0sed..

SdI-

Judge

sai–‘-n
juége

AGV.