in mm man counr or KARNATAKA AT BEFORE 1 % V ' THE non'm.m mmqusrzcfl 11 ; 3 R.S.A. No. BETWEEN: 1 LC: MohansaANagcnd1fa:s:Tia..II*é_lV(a1:l h' Aged Gojyeara ' ' 094:: . 3 " _ R/o..£1i+mte--ga11i" Hfiiflji «see 3123 % Visiiwajfiathfiagendrasa_ ificai ':._Agc;d 45" _ V ' ' ' Occ: Buainesa ' R_Io_Divatk5ga33i ~ V " HubIi~ 580 «O2'i3 Rajendmiétlmal' E'; 1' cu. Nagefidraw Inu:u'"" A yflam ( "'CYc.s3_: Biglsiness Rfc. 'j_'i_).ivatcgalli .._H'ub:i -- 530 023 dawaharlal S} 9 Nagendrasa !---...1 Aged 31 years See: Business R I 0 Divategalli I-iubii -- 530 023 ...i-ippeilaiits (By Sri Chandrakanth R Gouiay, Advocate) W./ 'If 1-.) :--> 2 lg Hubli Dharwad Municipal Cofpfirafifin By its Co1uu1iasiont:1' Huhll District Dharwad 2 The Government of Department of Housing Urban Devclopmgnt By its Secmtary '_ ._ ...1_ _._n_..-. .....:n.':. .. AIuI.n=unu.r 'v'¢:«::uu.I Bangalore -1 f.'.j'V_~.'>__'_;....Respondents
R Dciradhafgii for R1;
_ ‘ 1′: H__att:§.», 55A, for R2)
This 100 of CPC against the
judgm;-Sat’ -13.-“1~1-.1 22-2-2005 passed in RA
No.l1]1999″on–«._t1’1c file”-,of -the I Additional District Judge,
Dhaiwfiid, . siififig’ :.’.i:..”.isai1′.g the appeal 5-.1″-.d
confirming the judg_h1ciit_af1d acme dated 21-1-1999 passed
in OS No.i.ji7″i19*35′.3n’«ihe fiie of the Fri. Civii Judge (Sr.D11.},
Ilubii. _ ‘
A’ This; BSA miiiing on for admission this day, the Court
‘ ;t1e!iver§(ii1}he”fo]1oWing:
‘_JI’l”I”‘|l1I!’Ii’._¥”I’
V ” * vV’i”he learned counsel for the appellants has filed a memo
‘A’v–vV1iiq_A11eating the 0m_1rt. to permit the appellants to withdraw the
” appe,J. as In _f L__) 31_ba¢:u,:I_1_1I:11t events they would like to
3″}: “‘”*r'”*1*”*t’* relinf be-fire tha Stat: Gavernment. 1 /
2. Memo is taken on record. Appeal is be
withdrawn in terms of the memo.