Karnataka High Court
Prashanth Kumar C S/O Y R … vs Ministry Of Transport on 15 September, 2010
1
IN TI-IE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 157" day Of September 2010
PRESENT
T}-IE HONBLE MR.J.S.KHEHAR, CHIEF JUS'FICI3_2...__
AND
THE HONBLE MRSJUSTICE MANJULA "
w1>NO.144S1/2010 {CM--RES--P1L}'A.'.__"' S- '
BETWEEN :
PRASHANTH KUMARC
S/O.Y.R.CHANDRAPPA
AGED ABOUT 31 YEARS
No.4/2, I FLOOR
SKARIAPPA ROAD
OPRYEDIUR GOVERNMENT COLLEGE
JAYANAGAR--VII BLOCK" ' ' «i. * j '
BANGALORESSO 082 " 5
' I .._.';.PET1TIONER
""" f}; (S:g;rj§Sn;'E1RAN Adv.)
AND: 1 O _ I
1. M1N1S19R¥%%OFffR_AI'ISPORT
Ejr SEC-RE'1'ARY'
ESTATE GOVERNMEEQT OF KARNATAKA
V}DF§AE\IA~SOUDHA
~ 3ANg'ALoRE--56o 001.
._STA7FE.OGOfVEV'RNMENT OF KARNATAKA
'- . BY ITS --C_HI:EF SECRETARY
'J_IDIfL:1u'\fA'..A'SOUDHA
BA?NGALORE--560 001
~~ ...RESPONDEN'I'S
., AA ' TIEIS WRIT PETITION IS FILED UNDER ARTICLES 226
j E' AND".-227 OF THE CONSTITUTION OF INDIA PRAYING TO
- DIRECT THE RESPONDENTS TO RESTORE BACK THE SAID
V' A _O5RAvE--YARD TO THE HINDU COMMUNITY AND ETC..
' THIS WRIT PE'I'I'FION COMENG ON FOR ORDERS THIS
' DAY, CHIEF JUSTICE MADE THE FOLLOWING:
2
ORDER
J.S.KHEHAR, C.J. (Oral) :
This Case Iias been Called out twice since mokfning.
None appeared on behalf of the petitioner__.iln’tf}Ve’~-Egjtee_V” .
lunch session. None has appeared””eve’n “in”_th.e ”
afternoon session. Even the office:objection~s_'”}:1s§\€e~–..fiat’
been compiied with. It”see;ns the “is; no
longer interested to prosecute..tt1’e_instant “Writ petition.
The instant writ””petition§.iés see-ofdingly dismissed
for non~prosecu’t’ion. H
mv*
index: Y/ N