"1, 5/1Aj\IAO1'§\I'G DIRECTOR, ' " '»....«.,BANGA1,ORI; 95:50 027. ..V . , 2; ' THE DIVISIONAL CONTROLLER, O _ " TUMKUR DIVISION. TU«1V_1'KUR"_-- 572 101. ...RESPONDENTS
V” {BY H R RENUKA, ADV.,)
-I_
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 4TH DAY OF K
BEFORE &
THE HON’BLE MR.JUSTICEV’
WRIT PETITION NQ.129′ 16:’QAF 2() 1′{) (S.
MISC. W. NO_.’9259/1._(_)”»
BETWEEN:
SIDDALINGAIAH, V
S/O LATE DAsA1>:_PA,}i:~j ”
AGED ABOUT 49 *
R/AT BHOVI Pz=.LY;¢_x_,}»” ” ‘
OORIEEREVTPOSTLT.
TUMKUR TALUK AAO%._ID_’
_- PETITIONER
{COMMON}
(BY SR1. M c BAuSAVA “R_AJ’
VVCENTRAL OFFICES,
K.H. ROAD, NAGAR.
(C OMMON]
§
35%
9
THIS WRIT PETITION IS FILED UNDER ART’I*cI_’;E”‘226
OF’ THE CONSTITUTION OF INDIA I>RAYINO.»TO;.g.;’LIA.SI:I
THE IMPUGNED ENDORSEMENT DATED’ o2.’o3.’2OI:oI=.’
ISSUED BY THE 2ND RESPONDENT VIDE ANi\_iEXURE_IwI TO I
THIS WRIT PETITION AND ETC.,
THE MISC. W. NO.9259/1c;’I-IE3 ITi_I.TI5EI§
SECTION 151 OF C.P.C. FORVSTAY.?__ ”
THIS PETITION ALONOIIIITH MISC.’ w§’.:cO1\}IINO ON V
FOR ORDERS, THIS DAY T}-IE-.V_COU’RTVv MADE THE
FOLLOWING: —
Recording the s1.Ib_misSio__I1 cf ,QV.TBasavaraju,
learned counsef , petition is
dismissed asD’VI}ifi’Id ” _'”,
Misc. W. A1\EO__.92v59,/_ fOI:{st4eIy is unnecessary.
Sd/~
JUDGE
wm