High Court Karnataka High Court

A K Kiran Kumar vs Stazte Of Karnataka on 24 September, 2008

Karnataka High Court
A K Kiran Kumar vs Stazte Of Karnataka on 24 September, 2008
Author: Anand Byrareddy


EN THE HEGH COURT OF KARNATAKA

czgcurr BENCH AT DHARWA3) %

BEFORE:

DATED THIS THE 2.4″‘ my 0;? SEPTEMB E.R’;é.QG$ % T ,

THE HOWBLE MR. 3UST”‘r{§3E_V Amwiz BYgza:a,i[aI§k:)?a’ % A %

WRIT PE’rmoN 15:0. 3e31%”33F 2903 %{mvz4MM:s)

BETWEEN :

Shri.AkK.Kira:1K:_3:z;3’r,~~::
S./0
Aged’éb{§ut’33’1’§!ears§..__h ‘
PIotNQ.6»8€§, ” 4%
Raégi§av@1dr:i:€e}_6ny”I} Sfége, ‘ ”

~ I

{By Shri.L.I§fi.(:hid:iaai::fa;yfl;a§ Advocate)

S.{7aft¢”of Kamataka,

” ‘ Rcpfésafxted by its Secretary to the

I’:g’é:§;2=3=’::¥nant of industries and Camrnerce
~~(SSI, Textiles & Mines),

Vikasa Soudha,

Bangalore M 560 001.

The Commisséener and Eirecazr
Department af Mines age} Geoiogy,

S

. . . Petiiitmer

Hmvever, the order imposing casts has Eeer: passed. NW9;-,the

ammsei wouid submii that the petiiicsner seeks ‘£0

aiternative remeéj,-I by way sf revisicm and pI6a(¥.,{}§:3:V Qr£§%§:r”

imposing costs be recafieé and petifipne;..ij;a§$4′-bé peni1’ifi’:=§its;;§ .’

withdraw the petition is aisa_£__i iéifcmcgiiizs; v.4_§j§3m é:d§?_

Aeeordirlgly, the order daied lfjecaffied, the
petitioner is perrnitted t<V)"'~*»=;$§¥zE1d'Asf;2xx;{%»flfé' The same is

dismissed as withdzewm. *