High Court Karnataka High Court

K B Rajesh S/O Late K.Bhaskar Rao vs Authorised Officer on 31 January, 2011

Karnataka High Court
K B Rajesh S/O Late K.Bhaskar Rao vs Authorised Officer on 31 January, 2011
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALGRE
I32'-'\.'E'ICIf) THIS TH E 3 § 951" .Dz''7\'1'? OF JAN UARY 201 2 

B EFO RE

THE HON'BLI3 MR. JUSTICE s. ABDUL    * *

WRIT PE§'i'I'1'ION NQ26696/__2009 (GzvjI!£j}«z'--f:';    

Bk'! WEEEN:

E. Sri. KB. Rajesh

Aged about 45 yea:-"-'"s~ A "  '
S/0. Eate K. B13aSk&i'1"_RE10'.'  v "
'£'hyaga1'aj Raw  '  «
Kopp-a- 57'?'A._126  '
CE1ik1<z11112«1_,_c.M{.21_11'-. _ '

2. Sr}, ms. :):*;:»,.;-a:_«;1:« _ ' 

Agéd aboL1'£..35ye;1:'s.,_ T' , ..
S / 0. rate -K. £3ha£5:.ka--1' R210
Tfhyfaigafzzj Ra.()  A 

K()};;:)z1 A 5'??.'V_ I26

J;Gh§.k'k2:.1nagEuj~'  ..... M x ... PE3'.FITIONI£RS

.V'--£I3y.VS'1"i: _V  & Ravi KL1ma1'_. 8., Acivss.)

 _AN;:3§-"~-

 .. _.»'{\1,1E;.h(..)1'i&:e(:=.ci Officez"

V "é~€;a.1-na1t";1ka Efiauk Lid.
'  £%3€gi0t'1211 O.fI.'ie:'rs:7 Shimogai



2. M X  A1 f1.iIs:0digc*: A:"e(:21:'m 1, Comparly
 AIJMC Yard
S}1iI11£)ggz1

3. Sri. KN'. (35:m€sI"1 R210
S / 0' K. 'v'en}:21i:2?1raa11'1aia.11 
4. Smtp. KB. Ashe: Ran)
W ,1 0. K.\---'. Gan*;i.g2;1'21j Road
 " 'K();,)p£1  126
 (;I1:vkk;;11;:;§g}'i1r  RESPONIDENTS

(By Sri. V_i.$3'i'a=:.1fL'i Bhai- Adv for R4

.. ' .~,P€iUii()I'1~.di$'{I'}iS$(?d agair1s1;R~2
 VR«~3a1'1d R---ES are swved
QIEEV4. R75 and R3?' 1'1oi.i(:.<: he:-71d suiTi<:i<3:111.,)



This Wm. pet42'%;.j(;r'1 is; fiiéxi under A:'1"i<:I:z'1 oi' Irldiax prayi1'1.g to sat. axsicie {he g)fii1g;é1's»
pzlssed by the Dcrbts I"{eC.ove;*y' 'E'ribu1':aI, ',{{3at1'1g2;<3a2'é.z_4_ '£31
ASA.305/2008 c.iE'..23.2.2.009 as per A11I1ex1,1.rc--1\ euj."£.d_  ~  V "

'E'hi.s peti1jo:.'1 c0mi1'1g on for Pr€eEfmir1.a.ry"' -.'.f';'ec1Ifiz"rg 'B'- 

Group this cf;-1.},-', ihe Court mzide the fb11;)wi:'1g:.'--'

ORDER

Learned CC)L1i1S€1 for the ‘p,€e ff1’~t,i01’1€rs*– pét;1if$sion
of this Cour?’ to uflhdraw *{‘.11{::V’iizrit:.”péfiijon Wiin ‘iiberizy to

crhzziienge the order at ‘.2′-\L’}’2_f1’¢i’;’.§”i.~1}::”{?;*vf’-X IDRAT in

acrcordap.<:.<:?-wgfig. 1::1*{:{,:;,::,; _ – '
2:. TI":.e"::';.zb_;11i:ssiojv "~«.Qi:' _:LI'1r: learnecl Counsel for the

pet:it.i(mers i53"p}e1(%<:do§':'.ré%{:.g)i'L"l The writ p<31.it0;'1 is dismissed

as wiihdrz-zxvrié"av_iVt.hV.1i*bei*'!.y E153 above. All the <:0I1'1,e1"1'u'0ns of

' "$1.6 ;':v2a1"iir:::—:v.a':'*<':.kcepi c§§jéi'i. N0 (éosis.

I_ &M Egfigg

Si/Cw