High Court Karnataka High Court

M D Shivappa Gowda vs State Of Karnataka on 26 October, 2010

Karnataka High Court
M D Shivappa Gowda vs State Of Karnataka on 26 October, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26TH DAY OF OCTOBER 2010
PRESENT 'C

THE HON'BLE MR.J.S.KHEHAR, CHIEE  

AND

THE I-ION'BLE MR.JUsTT=OE  
WRIT PETITION Nos.1952.f1955]2Q10'V:(KLR--_I3ES)C
Between:  C C' I V

I. M D Shivappa Géswda if;  " A
8/ O Devappagowda-1 V  'V
Aged About 53 Years _ _ E.  A
R / O ArOha11j§' 'H0;=:_pe:_i:e *RO'-ad',  V. ..
Areha}1y»v Pcil2é_.t_,j. B'e1§.1_T"Ifq. ,--.."£~I7assan Dist.

2. A'C'VJagé1dis}}.:  3 'V
/O._Chf3.11f1£l_b3.S'&VéIiah -C
Aged AbO11t''6:0V"Ye.,a2i*%s. ' 
R/('}«Ar'eha}li flospéte Road,
VArehaHyV'P0S,t=, Balm? Tq., Hassan Dist.

 V'  . 3.  $'Niaray-ana 

 _ S./Qitatappa Kamath
  AbO1j..t 65 Years
= A ' =.fR/ O7AréT1ia11i Hospete Road,
 Arehaiiy Post, Belur Tq., Hassan Dist.

   4. K.vC:LMohan

A 'C 0 Late Chandregowda

" -- . ..=Aged About 52 Years

R/O Arehalli Hospete Road,
Arehally Post, Beiur Tq.,
Hassan Dist.  Petitioners

[By Ms. Kavitha H C & Mr. Prakash H C, AdVs.,)



1. State of Karnataka
By the Dept of Religious & Charitable
Endowments, M.S.Bui1dings,
Ambedkar Veedhi, Bengalooru.

2. State of Karnataka
By Department of Revenue 
M.S.Bui1dings, 
Ambedkar Veedhi, 
Bengalooru.

3. The Deputy Cornrnissioriert' _
& Administrative .0ffiC§'.F; _  
of Religious & Charitab1e:.E"n:_ioWments,
I-Iassan District, Hassan  C ' 

4. The Assistant  V' " V
 o     
     '

5. Thee'-ra.1':s11d."zt:r'-- D 'V
8; Administr_at_iVe«v.Offic;er
Re1igi.ous« Strcharitable Endowments
Beliif Tq. , v'Beiu'r»-- V 
 CC V    ...Respondents

it  {By Sri sasavmg Kareddy, Prl. G.A.)

 " Petitions are filed under Articles 226
'and 2i2'7."_"0f"pthe Constitution of India praying to direct

the res-ponjdents to consider the representations as per
AnrieX'ure--I~I--series and consequently take action to

'A it .A   xresurnethe lands in question from the Jarniya Mosque.
ff Arehalli, Belur Tq, Hassan District and etc.,

These Writ Petitions coming on for Preliminary

D  =  --it-fearing this day, CHIEF JUSTICE made the following :

ORDER

ORDER

J .S.KI-IEHAR. C.J. (Oral):

Learned counsel for the petitioners, aftervVai9g1iing

for some time, states that she may be

withdraw these writ petitions.

2. Dismissed as urithdrauni.

…..

Index’: V yes _/ _’ ~ ,