IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 19*" DAY OF' MAY 2009 BEFORE THE E-:I()N'."BLE MR. JUSTICE A.S.BOP.£y"'4":§;$\IA&.:':4.: V WRIT PETITION NO.13000/2009(.GIfl&'§'§%e_:;)vv' --7= BETWEEN : Sri.A.G.Somar1ath, S/o.Latc Giriyappa, , . Aged about 34 years, ' 4_ ' R/o.Gown'.pct 3"' cross, ' '% _ _ Kolar. V'~~;;v.PEPITIONER (By % AND : 1.
state {If
‘ . . . . .
V 1′ ‘ ‘E’o1*e:st..Dve partment,
~. ABcE1g’a}x:ru’. , ”
V -V 2. Ciinsexvaxor of Forests,
Behgaiuxu Rural Division,
A’ Bgngalmu.
‘ Aééistant Conservator of Forests,
__ Doddaballapura Sub-division,
Doddaballapura.
4. Range. Forest Ofiicer,
Hosakote Range,
Hesakote. …RESPONI)EN’I’S
(By Srifiharalnagoudar, HCGP)
This writ petition is filed under Ar’ticle::s;V—i2″9.5’6V”
227 of the Constitution of India with a pray_cfr’~–.to ‘ ” _ 2
the order passed by Itspondaant N<)."2f »' datgd
24/25.04.2009 vidc Annexure 'C'; j' ;
This writ petition cum jng for V.
hearing, this day, the Court ma_(ic_thc
j
Learned counsel has filed a
memo inemo reads as under:
_ t?aa_t :the master has been sewed out
_ A S be
_. not pressed in the interest of
'U equity.'
A hi térms of the memo, petition is disposed of as
Sd/–
Judge
SI’8