High Court Karnataka High Court

Sri M P Vishakantegowda vs The Bangalore Rural And Urban on 12 August, 2010

Karnataka High Court
Sri M P Vishakantegowda vs The Bangalore Rural And Urban on 12 August, 2010
Author: Ram Mohan Reddy
WP. I7 I ()()./N_) i;.'$~PRL)>

IN THE HIGH COURT OF' KARNATAKA AT 

DATED THIS THE 121%: DAXQF AI.IGU~S?E2O:'OV 1'  S'

BEFORE

THE HONBLE2 MR.JUST£'C.E  M.OIIAT=:I%CRE.DvI>Y%

WRIT PETITIQN NQ.""11.7"_1--Ci0/.2016{S-~-PR0)
BETWEEN:  S    %

SR1 M. P. VISIIATLANTEGOWIDA'pf-._ 
S/O. M. K. IVIANJEZG-O\VDiA PUTFAFPIK
AGED ABO'LTT.'15E_..vf--EA_R_S__"   
WORKING AS" ASSIS1'AN'T' MIANAGER

(pDRCITASE.V&'S:TOVRE_S;._ I " 
THE) :BANGA1,'ORE"§'RLI'RAL AND URBAN
DISTRICT .COm-D'I2.._» IvT:LI<_P::zODDCERS
SOCIETIES UNION7LIM_1TED_.
DR. M. H, MARIGOWDA"*ROAD
BANGALORE » 560029 ~~

 -V .   ' ...PETI'I'I{)NER

. S  'A {BY SSIi2't:'I<_'v._ NARASIMHAN. ADV.)

 BANGALORE RURAL AND URBAN
DISTRICT CO--OP. MILK PRODUCERS
SOCIETIES UNION LIMITED

 ~ .--_.DR.'"M. 1-I. MARIGOWDA ROAD

EANGALQRE - 560029

SR1 H. T. ANNEGOWBA

AGED ABOUT 56 YEARS

WORKING AS ASSISTANT MANAGER
(PURCHASE 32 STORES)

THE BANGALORE RURAL AND URBAN

UL



wax E 7 I t3<E,i_!.eieei:iu;13.E'1e:RAfr1vr;.__' '-
SOCIETIES. BANGALORE R1i::'C».io;$_I'ei.'e   _' . 
PAMPAIVIAHAKAV1 ROAD. <:.i~:Ai»qARAJPI«::{1f_"_; . ' " "
BANGALORE « 560018 " _   * "

(BY M /S. KUMAR as: .RLi_MAR;"A£;Vj§.IV"RQR R1"  
SR1 V. s. NAIK 8: i--2AGHAv§a;Ni3-RA I\I';,._ADVS. FOR C /R2
SR1 JAGADISH MUNl')ARi'}i.¥AGA'--FQR'_R3)

'1'his;'v'*i/*;if?V,:VI'*is filed --:.'dI1'de.i"II--:Art_I¢I€IS 226 and 227 of

the 'C'(jrL8'I£fi:I'L1{i'E):i.3'I0f""IVnd'ia. '1:)'i"'2i;./'iIrig to quash the ()l'd£'.}" at
Anr1%3x.§{' 'i/OQ:'"p.assed by the Joint. Regisizrar of
Cowoperaiive "V.S(3(i:e_t.Ii'e.s;  Bangalore and Anenx.I. di.

23g,4/  iii. Revisioii Petition No. 46/09. by The

Eiéirriataka  Tribunai. Bangalore.

  is coming on for orders this day. the

I'(__iII(II)u1*t_  the following:

ORDER

The learned Ceunsei for the petitioner has filed 21

memo seeking ieave of the court. to withdraw the writ”

bit

petition.

.’;i.I iéifiérbfinswré

2.

dismissed as withdravvn.

W .1′. I 7? I {}{J:’_E_g_

Memo is ordered a<?cordir1g}y.

Petition is "