High Court Karnataka High Court

Ananthacharya vs Government Of Karnataka By Its … on 7 March, 2008

Karnataka High Court
Ananthacharya vs Government Of Karnataka By Its … on 7 March, 2008
Author: L.Narayana Swamy
Q3?' SRI';"I-JXXNIAN  MAETAGANI, ADVOCATE}

1N THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 7th DAY OF MARHCH;20jQ$V  O  K

BEFORE 

THE HON'.|E3I..-E MR.-JUSTICE LN"   A
 "E"""""IOI'~.T No.1'GQ43/2OO6[GBui#R/1(3)

Between:

1 ANANTHACI-IARYA  V  i   _ 
3,10 KRISHANCHARM-Garifiafaw ' '\iAR,""AGE ABOT
30 YEARS, Occ_1'éOO.l;A121 OF 'SR1 IKALIKADEVI
TEMPLE, sHiRA$ANGI, MO SH.IjB?ASANGI
'I'Q SAUNDATFI, "D11 BELGrAU._Nj, -

C-1
J

2 SR1 KALACHARYA:   SI-IAHP '.
@sH;5HPuRKAVR,V_AGE«234-yams, CJCC ARCHA
OF SR! K.eL::§3)NT.'\fiD.E AI~J;PJEXU'I§E-D, AND GRANT STAY

DWQFWI ITIFWM 1
l.\l-It-J"LIl.J\.I I Iv'-,1.' If

E V _ _ U
2.,.i9.5.';:;.o5ez2'EsoL'.iE'.o 3. 3RD RESP0I\.7DE..T "DE
ANNEXURE;-D; '

'I'hVi_s_ wri't"pe_titi,o'r1  on for hearing in 'B' group before

:,.the  today, Cour1:..made the following:

ORDER

AA The Ieelmcd counsel for the petitioners has filed a memo

V’ if/3/2008 seeking to dismiss the writ petition as

‘:W’~itJ_.’!.i%1I’&LWI1 reserving liberty to challenge the impugned

” Resol ti 11 with appropriate dQCL1.II1_I11;S.

1

3

Writ Petition is dismissed as withdrawn VdfVt]:1e

11161110 .

Tu&q6_
akdw ‘