Karnataka High Court
B Venkatesh S/O K. Babu vs State Of Karnataka on 13 April, 2009
% 1
IN THE HIGH CGURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13*" DAY or APRIL 2009
EEFCRE E
we Hoe~:*sLE MR. JUSTICE L.NAf§AYAN_A
BETWEEN :
B VENKATESH S/0 K BABU"-._ _
AGED ABOUT 45 YEARS -
OCC: AGRICULTUREf& BsUS.§.'siE$s» _
R/'O HAROHALLI VILi.fi,\'GE-.9 _ " .
KAMAKAPURA TALu.§<_.,,_'--., "
BAf~iGALQREA'DIS'ERIC'T '
H _. _ _ F'E'iI'I10P~iER
{By Sri C H:JAD_fiAV;i'.;_ADV;--«} _ ' '
AND :
1 STATE4"C?E KfixF§f6§£TF§¥;'.At+§BEDKAR ROA9
*--BAfiGALGRE-560001
2 '1.4"'TH'fi TA!.HASILDAR
% :<A.:«§A:<ApuaA TALUK
' KAfiA¥<.APiJRA
= 53A§éGALORE ozsnucr
gay ear: SATYANARAYAN sxmsa-1, ace?)
.. . RESPONDENTS
% THIS w.9. 15 511.59 PRAYING TO ISSUE A wan’, oases.
QR DIRECZTIQN IN THE NATURE OF MANDAMUS TO
“E
vgfi*__
2
consmea THE REPRESENTATION or= THE Pewlwiszifvaa
mi 7.3.2903 AS PER ANNEXURE–C. ~
This petition earning er: for arders this day, thééaujrti
the foiiowing
i>etitioner flies a meme’~sgaeki’r:§1’mvithci;?éié§;éi_VVpf: this
writ petiticm.
2. The writ petlti£$%r:.”V dismissed as
withdrawn in ?:erA=fi s_-of V’ ‘