AND . .
I Sfrmffi =3 g:g52§w’AKA
” _ vxgagmssy $0013-zagz .
‘ “aANGALORE:;RE
fig; ‘H,.E’«3:.NAGP;Rfi1JA GCIWDA
“;aa;’§EI:: 4*? YEARS
R/O NO. :8, ma CROSS
” Sz1xMP:c3E LAYOUT
IN THE men cgoum OF’ KARNATAKA AT £3A;~;Ar;:%}i:;?:$’f:1:3;../fl. *’
DATED THIS THE 23TH DAXQE’ M.:rxY%:L£3095 V %
BEFORE 1′ _ t4«17
THE HQIWBLE: M:%.JU_f:’§zj;VCfiN»..§§:.;:?zaf1′:,%;g’
WRIT PETITIQN NQ.V_}1863 %§’f?:2:3Q9fC;i»;Qf’QIiICE}
BETWEEN :
LSHIVANNA ‘
SfO LATE MUNIRA,NC¢§1’§\H
AGED 66 YEARS V” V .
we 240.52, 11m :\2:;_m~z..z::–:>Az;_«..__
Mm-‘2U’f’HI TEMEML S’Ti~R’EE’§” _
NEAR SEES Efi.,.QUR,1»i’1L::.§3_ , ‘
vgusaagzsvmm. 1:~I.AGAi<:§ '
KAMAKsH1:?ALYia,V'v–".V » –
BANGALORE), _ . I? PETITEONER
(By Sri. sAT:s;{ Ifx’.I_ D{3I};¥f,3§Xh)§1§xf€§g~§5~;I3V{3CA’E’E}
RE}? mi i’PiE§ E’§»E§CI:E?E’TAEY
Homtgmezpa-:2§*:y1E:uT»”
S;5C? LATE HANUMANTH’.€§Ri§YAPPA
PRASHANTHA NAGAR K ;_.
BAN<'3ALORE–'?9 RE;sPoND¥:m-s..TVV
(By s:~;.H.T.NAREN:::RA PRASAD, HCGP ma. E35} aa"ié-5}"
THIS WP FELED UNDER A12TIcLfi';3_ 532%; & ;2v_2A'?-C?Fn
CONSTITUTION 09* INDHX PRAYIM-._%_ro QUASH *:*H;3'.1;M:§%':Jc'sIsI1<:D _ v
NOTICE D'I.'.?.O.4.09 ISSUED BY THE'
This writ petition, c0m–in 'g–. inf; f0i""p1'6:vi:i:nin.<1¥j»:*
ht:-:§u'h.1g, this day, 1532:": 11;–i:z':1d,.=~:*. ti1r3'fQi}.L3V'&7i}1g§
0RDER¥" "
The petitiguxicér-._ a:”~;._saé}ir:g cntifiéctness of the
itnp11gned”‘fie:;fi§E:: <§i2:§';ed"'–.:2f).O4I'2€3*f}9 issued by the 211*'
FfiSI)D¥1d€3T;£'?AV'"id€v15k¥4:¥"i&;§'§f§i1'€?;§4T7}4Qmfififltfid this Writ p€1ii'i'é€m.
2. _ _v’¥’hé:'”‘-.i¢:amr’:–d far the petitioner filed :3
‘ I.¥’i§if17’fI{“}’:_.:(:§i”}’ILi:§’°;'(§ 2’§’.3″:i2V(‘)t’3″<§"'Stte=:k"ir1g leave to Withdraw the Writ
;5'c:_f_.ii*1'EG_fz'T.é:2._AV.wiVi.§}§i:jaw13, resenzing liberty to redress his
gz"ieva.§§(:e {he apprmpfiatfi competent alithnrity.
3' "T_?9m: submission made in the memo dated
A as stated above is piaced an record. Tim writ
'"';2n is dismisseci as withriratvn 2″esc-‘:1Vi;”:g iiherty ‘E0 the
“~pc=,tit:i0r3e=:r to red1″*e;<;$ his rievance bfiffiffi the-3 corzlpeffitlt
.__,,,,,,,.._,.,_.,_.fl….m_¢
pmthority if so advised 01' need arises. '4
accordingly.
3″fidg’f§
Cm/~