High Court Karnataka High Court

H G Nandyappa vs State Of Karnataka Rep By Its … on 24 February, 2009

Karnataka High Court
H G Nandyappa vs State Of Karnataka Rep By Its … on 24 February, 2009
Author: Anand Byrareddy
{N THE HIGH 0002': OF KARNATAKA AT 

DATED THIS THE 24"' DAY OF   A T  &  =

BEFORE:  & 

THE HOWBLF, MR. .:us'1{1(:1a  BYR.;&R:am%>Y%%  A 

WRIT PETXTION N¢:.i756¢1'V'xG.3:$2'_€_}_Q7  >
BETWEEN: % %%   F

H. G. Nandyappa, =39   .  V
Sio H. G. Koua;;pa&.%%% g  
Occupation: Agtiguilfinfisi  __   ._ 
Resident of Eilastxfix Vii-5agé*T:'.'j  '  
Harihar     A' 

Davanaggare Di'st.fi;:t_'   _ -  PETIIIGER

(By Shri.   saw§;a:,k&Aa-;ga;a:c)

--w-"ND? I 'A 

   

  %%%Resresmfie& its
Far Reszsnu;2'l\iz1Iti-stoxied
Bniidirig, Bangalore:

AA D:-:31:  Cumm issiuncr
 V fiaxtanagere District
' Davanagere

Assistant Commisesioncr
Davanagete Sub»-division
Davanagera District



ORDER

The counsel fur (ht: pciiiiuncr wuuid submit

pcadcncy of the writ petiiiun, mm: of

challcngeci the impugned order by wag of

has bum disposed of in favour uf ihg:

2. Hence, tht: peiiliuuer__4;§::»é5::i:;s-.19 wiiisfiiyffiw petition

as not pressed. The QC pifiued on wcord

and the petition is dasmigsgg a§”.»;u{‘f§§+¢:§se:i’L

K %% Sag”

fufige