Karnataka High Court
Mr Mohamed Kaleemulla Khan vs The Chief Executive Officer on 15 July, 2009
IN THE HIGH coum 01? KARNATAKA, BA:.{r«':i§_¢ _
DATED Tms THE ism my 023' ..I_I,}'Hi\VI'£I's_",~,: % 3 1
BEFo§é" *V' 'A » : VAA
THE HUMBLE MR. JUs'rfCg::;e{Jrr "
WRIT PE'1'I'l'ION No V41f:2:--oF
BETWEEN '
1 MR MOHAMED KALEi:7M{Ii$L;A gnaw "
s/0 ABDUL RAWQQF' KHAN.» "
R/A No.2(;rH__ MAIN _
PALACE;'GL?Ef;"AHZ&LDI "
BANGA'L0.Ri?,..3'- ' L " A
V .... t PEFITIONER.
(By S11:':__ sYED t}';~_.:M:§EE?J,' ' )7
1 'TH;: cH1ER'1jE'XE¢euT1vE OFFICER
':{z§Ri*€A'I'AKA s*r;.':*E BOARD op WAKFS
' NC3.6, _CU_NNINGHAM ROAD
' V. " = 52
... RESPONDENT.
Writ petitinn filed under Articies 226 and 227 of the
" i C(313;Stizt"u$i0}f1, praying to set aside the order dated 27.1.2009
4 'pa-;.:se§:}--' by the City Civil Judge (Wakfs Tribunal), Bangalore, viée
. '_--AIimex"urc~D.
This petition coming on for erders this day, the court made
u the following:
ORDER
Learners; counsel far the pctipigfsmrr has = ‘1};ezfic§”f<jf–.
withdrawal of the writ pcttittion. NIaem0A.fa kér;=, "
dismissed as Wimdmwn. "
S¢zy/..;