Karnataka High Court
Sannegowda S/O Ningegowda vs State Of Karnataka on 23 October, 2009
" ~.....».....--.ww..w;. .
E
EN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE ZSRD DAY OF OCTOBER, 2009
BEFQRE
THE HON'BLE MR. XJSTICE H.N. N;é;Gz§ANiOHé§§i£f--])";§;$V:'.
M.F'.A_, No. 2674i20i)9;£I;.4s)« A
BETWEEN :
Sri. SANNEGOWDA
MAJOR
SEO. NINGEGOWQA
YEREHALLI VELLAGE
KAsABA;%0B:;I¢kj%%'%
HASSANaf£'ALU}<1;![_.,V ; .,.APPELLANT
(BY Smt. K;m'THA §_{ Li ;s5:_:j"5i)"
V"ST'1§TE--.OF._KA¥éE§§';;%.T,:§KA
Ba? S1?~EC1§3;£;.. mi:-,A ]EiRP-2
HASSALKT. ' RLESFONDENT
Ir--s
' MFA is FILES EENIJER SECTIQN 34 OF THE LA
" '».,:%I;}3§§NST THE XSDGMEET Al\§I) AWARD DATE?
__"E"9§,2Q06 IN LAC No. 2852906 ON TEE FELE QF FRL, CIVIL
T 'REESE {S"R¢DVN.) AT Hz§SSAN' .AN§ ETC.
THIS MFA COMQJG GN FOR ORDERS THIS DAY, THE
CGURT BELIVERED THE FOLLOWEQG;
\;:"\v'-»*
JUD G?;MENT
Learned counsel for the appeilazzt files 3; meme seeking
wfihdrawa} of the appeal with liberty 'ice approach the District '
2. The memo is piaced oz: rec0r_d.AA»wThe fieréby
rejected as withdrawn with 3. liberty to appfoaciliitizé A . :
3. Registry is hereby' directezi t;o__ retmfiffie cer€.if:'eigiv,c§;py_V§of %
the impug3,<:d[. {ii}; A 3/;f...§1ie alfihenticated copy.
Furtler is flhé Court fee as adrnissible.
Sd/--
.....
Z _LR;3£:<;;%;a2€3fi'9-ATA