Karnataka High Court
Ananthacharya vs Government Of Karnataka By Its … on 7 March, 2008
Q3?' SRI';"I-JXXNIAN MAETAGANI, ADVOCATE} 1N THE HIGH COURT OF KARNATAKA AT DATED THIS THE 7th DAY OF MARHCH;20jQ$V O K BEFORE THE HON'.|E3I..-E MR.-JUSTICE LN" A "E"""""IOI'~.T No.1'GQ43/2OO6[GBui#R/1(3) Between: 1 ANANTHACI-IARYA V i _ 3,10 KRISHANCHARM-Garifiafaw ' '\iAR,""AGE ABOT 30 YEARS, Occ_1'éOO.l;A121 OF 'SR1 IKALIKADEVI TEMPLE, sHiRA$ANGI, MO SH.IjB?ASANGI 'I'Q SAUNDATFI, "D11 BELGrAU._Nj, - C-1 J 2 SR1 KALACHARYA: SI-IAHP '. @sH;5HPuRKAVR,V_AGE«234-yams, CJCC ARCHA OF SR! K.eL::§3)NT.'\fiD.E AI~J;PJEXU'I§E-D, AND GRANT STAY DWQFWI ITIFWM 1 l.\l-It-J"LIl.J\.I I Iv'-,1.' If E V _ _ U 2.,.i9.5.';:;.o5ez2'EsoL'.iE'.o 3. 3RD RESP0I\.7DE..T "DE ANNEXURE;-D; ' 'I'hVi_s_ wri't"pe_titi,o'r1 on for hearing in 'B' group before :,.the today, Cour1:..made the following: ORDER
AA The Ieelmcd counsel for the petitioners has filed a memo
V’ if/3/2008 seeking to dismiss the writ petition as
‘:W’~itJ_.’!.i%1I’&LWI1 reserving liberty to challenge the impugned
” Resol ti 11 with appropriate dQCL1.II1_I11;S.
1
3
Writ Petition is dismissed as withdrawn VdfVt]:1e
11161110 .
Tu&q6_
akdw ‘