Karnataka High Court
H G Nandyappa vs State Of Karnataka Rep By Its … on 24 February, 2009
{N THE HIGH 0002': OF KARNATAKA AT
DATED THIS THE 24"' DAY OF A T & =
BEFORE: &
THE HOWBLF, MR. .:us'1{1(:1a BYR.;&R:am%>Y%% A
WRIT PETXTION N¢:.i756¢1'V'xG.3:$2'_€_}_Q7 >
BETWEEN: % %% F
H. G. Nandyappa, =39 . V
Sio H. G. Koua;;pa&.%%% g
Occupation: Agtiguilfinfisi __ ._
Resident of Eilastxfix Vii-5agé*T:'.'j '
Harihar A'
Davanaggare Di'st.fi;:t_' _ - PETIIIGER
(By Shri. saw§;a:,k&Aa-;ga;a:c)
--w-"ND? I 'A
%%%Resresmfie& its
Far Reszsnu;2'l\iz1Iti-stoxied
Bniidirig, Bangalore:
AA D:-:31: Cumm issiuncr
V fiaxtanagere District
' Davanagere
Assistant Commisesioncr
Davanagete Sub»-division
Davanagera District
ORDER
The counsel fur (ht: pciiiiuncr wuuid submit
pcadcncy of the writ petiiiun, mm: of
challcngeci the impugned order by wag of
has bum disposed of in favour uf ihg:
2. Hence, tht: peiiliuuer__4;§::»é5::i:;s-.19 wiiisfiiyffiw petition
as not pressed. The QC pifiued on wcord
and the petition is dasmigsgg a§”.»;u{‘f§§+¢:§se:i’L
K %% Sag”
fufige