High Court Karnataka High Court

Madivalappa vs The State Of Karnataka on 3 February, 2010

Karnataka High Court
Madivalappa vs The State Of Karnataka on 3 February, 2010
Author: S.Abdul Nazeer


3. The Developlnent Offi R£::s1jé(3 i\r13;;m”s¢_ 3

[By S11′. M. Keshava Redciy. AGA. for 12.3.” ” ._
Sri. ffiasavaraj V. Sabarad. Adv. for R-2 a.nd:_R–3′)

This Writ Petition is Filed Llnfiexf AFHC-I6′ ‘Q26 (if the

Constiuxtion 01′ India. praying to quash the” nQi.iIiC;fi§t’ion
issued by R~I under section 3(1) oi t.i’1’e:—.K LAI}’B.Act. published
in the official gazette dt’.5.3.2_Q”..1 v1′.de and etc.

This Writ Pehtion cromi1_1g”Q1j P;-*%31VirV7’I”é.5″V1V¢*,:?:jL; Hearing
Group this day. the’CQL1r1;rI1ad’c’:~ ghc ‘:’7Qi~1Qwin;g.§:

Learnezj” ‘CULI11.:;S€1 1’3)”Ehe»._bct’.itior1Vér’ has filed a memo
seeking pe1’nVii_ssIiQnV of’«fI’1iS «C6ur£.–~ to withdraw the writ
petitiori.

VIV’!er1’1E'<I)" i.é~__p1a<:ed on record. Writ p¢:=.1,i1ior1 is

ciisrxlfs-séc§_[.e1s[' '.vi'1:h.d1':~imrz1*; No costs.

Sd/–

JUDGE