High Court Karnataka High Court

P B Kulkarni S/O B R Kulkarni vs The State Of Karnataka on 29 August, 2008

Karnataka High Court
P B Kulkarni S/O B R Kulkarni vs The State Of Karnataka on 29 August, 2008
Author: Manjula Chellur K.N.Keshavanarayana


IN was HIGH COURT or Kannafififinffifjiqfx

cxncuxw BEECH gi nHARfiA§j ‘
DA$ED THIS THE 29TH sax Q? Apévsé 2§§§} ?
V pgESE§? _ », . . . V
HON’B£E MS JU§T#CE_MAfi5fi@$ffiHfi$LflR
a H $ x\ ._ V
HON’BLE MR $UfiEiC£ R,fiyK3SfiAVANARAYARA

*gazwyA§p3$L’HQ.5039/zoosts)

szi P.£IK§1kani,* __

s/o a;R;Ku1kaxni;a_*
Aqefiuabcutafifliyeaxsy”

wanking as Accofints Superintendant,
Dharwad’Co~aerative Milk Producers
ufiociaties”3nion_Limited,

“»nakkamana11i;”p.B.:oad,

A”. 9harwa@*w_580 004.

{B§:Sr;;§§k.Hiregowda, Adv)

‘*Anni’

‘x;L1;”?he State of Karnataka,

Department of Cowapexation,
Vikasa Soudha, Bangalorem560 O01.

Rep.by its Secretary.

2. Registrar of Co~qpexat1ve
Societies, Beaxtment of Co–opexat1¢n No.1,
Ali Askar Road, Bangalore.56O O01.

3. Dharwad Co–operative Milk Producers »,”fg”
Societies Union Limited, g1 “‘”
Lakkamanhalli P.B.Road, ‘a
Bharwad–58O 004. _»~~
Rep.by its Mnaging Diractor.t

This Writ Appaa; is» filed .fi;§’°4 15$ ‘the
Kaxnataka High Court =§ct ‘I961_ prayihg ‘to ‘set
aside the order pasaed in ‘-Writ Petition

NO.30540/08(5) dt.27.8{29Q8;_

This Writ Apeai gating on for hearing this
day, Mmnauza CHELLUR.5;;;deiiV$:ed the following:

‘ ,
‘ a_for=sam3gtime, learned Counsel

3ftér’.., _

fog thé,opfi§;1aotisfibmitfl he would withdraw the

wfiit rapfioaigiafifigjifiténds to pursue the writ

petition._V

it~;,;Asoordifigiy’ writ petition is dismissed as

Sd/~
Iudge

501/19″.

Judge

o;;»n$sp¢g¢ents-,}