IN THE HiGH comm’ 0? KARNATAKA AT B5fi’G§LQR E ‘A ‘ 1’
DATED THIS THE 30% DAY
BEFORE % x % “”
THE HOINPBLE MR. JuSrIcE’–AS~:a;oK.E.=HIm§_$ir11E}?§§R1′
wan’ PE’}’I’I’1ON rm.213.1′::.?2co§-»%:GM-acre)
AND WRIT PE’m’–1or–: NQQGOQ
BETWEEN
S/Q K.M.pA*mL_,-~,
AGED ABOUT 32′: YE;A§+?S, » ‘
TIMBER MERC§§iAr>:T” ‘*<;,__ , "
R/AT DIBB{.'iRAHALi.i R(3'§AD_
'SRIDHEERAJ K.
MAHBOOBNAGAI2, V ‘
SEQLAGHATTA TALUKV4′ 552″ .
4_ V % é _. PETITIQNER
(BY SMI1; SANDYA R59 F0iét ms. DWARAKANATH ASSOCIATES)
sa1%%m+mz%Aag;;a:;;%%%%*L % . 9′
** AA 5/ 0 L.’ ‘ f3HOUSE¥ %*EER
‘ “AGED AI-3QUTv’41¥EARS
* T J.14PR«:i>PR1E’m.R; ARIYAZ SAWMILL
” ” M;*3:H1@BOOBN.!a'(}AR,
4: –vSiD_1g;xGHAfrTA — 562 126 RESPONBENT
% *1*;«iE§sw:=zI’r PET1’I’1OI\E’ ” 1511,35 UNDER ARTICLES 225 AND
QFTHE c:oNsTm.rr1oN ore INDIA PRAYING T0 QUASH THE
ORDER 1:>’r.o7.o7.mo9 IN M.A.No.12/2009 PASSED BY THE
‘ LEARNED CML JUDGE (SR.DN.) AND JMFC, CHENTAMANI, vzms:
mzwnxwg.
THESESVRIT PETFFIONSCQMING ON FGR PRL. HEARING THIS
DAY, COURT MADE THE FOLLOWKNG:
Q_B..E._E_E
After arguing the matter for !:i’1nc,-.1″
ceunsei appearing for the pefitziener itfie = ~’
ta withdraw the petifion. is
dismissed as withdrawn. _ _
A g L&.%J%3’udge
bvr