Karnataka High Court
N R Vijaya Shankar vs Kolar Chikabalapur on 26 June, 2009
in THE HIGH COURT op KARNATAKA, _
DATED THIS THE 26"" DAY o1é%.,:z,£.i$r_§;V,'fit§o9 '3 _: "
if _
THE HON'BLE MR. qUSV'4E'2'--{,§:E'V-- Aarm %%
WRIT' PETITION No"V1§194 of
N.R. Vijaya Shankar -. V
S/o Ramappa, .
Aged about 48 years, _. 2
Residing at v.iIi'agé:.,
Bctha Mauga]_aVPm;3t, ' _
Bangarpct '.Ifaiu!:, Koira.I)is§az-jct,
And ala0j?17¢5'+idcii?; €31' 'V
Petitioner.
( By Sn' rm. Nafijmida iéedéy,' S394' Counsel for
Sri Devipmsagi Shé't$y, Adv. )'
Azigii
I
Eiistrict h&i1k--Pfoducers Union Ltd.,
NH~€§, Huthtiiju Post,
. K0331'-'-363102,
'Rep. by itei: Managing Dimctor.
"«.i'a'all11ifi-1 Milk Producers
" v V _ Cinmépéraiivc Séciety,
Post,
.. " -Bangarpet Taluk,
Kolar District,
" By its Secretary.
Smt. MS. Arc-hava
Returning Omccr,
2
Kola;r~Ch1'kaba1Iapur Milk Union.
And Assistant Commissioner,
Kolar Sub-Division,
Kolar. 1 _ ',
Respon;1¢i3t$'.--«_ ' _
( By Sri ELK. Basavaraj, I-ICGP)
This writ petition filed under _Ar£:,i_cies 226 " of the."
Constitution, praying to issue a writ of rzzafidamus: 'di1f€'cting"the Vthirci
' respondent not to impiement the byéaw -'20;»1._.2. ti?! éloetjoiig -1
oompiete.
This petitfion coming on Vfo-rjjr:relin1,§.im:a;y’ dayfiittxc
court made the foilowing: ‘
Mr. ELK. Basavaraj; takes notice for
responéoient-,A?§.A’
2. Mr. Raddy, learned “senior counsel
, ‘_ for .ps§_t_ii:’:onr:r, after arguing the matter for some
Von tastfuotion, proposes to withdraw the writ petition.
” – =..t’Ptétiti;J~o’i;é’§’;Iismissed as Withdrawn.
j, learned HCGP is permitted to file memo
‘ u four Weeks.
Sd/-V:
Judge