IN THE HIGH COURT OF KARNATAKA, %
DATED THIS THE 6th DAY:0F»NOV5fififif§RLV’2§)D9v..A 2″ Z
BEFo1iE_ ‘ ”
THE HON’BLE MR.JUSTiCE RAE MQt:Ar<{REbDY A
WRIT PETITIQE;No.,32:Ss4"01«' 2609 (SD-IRES)
1 KARNiAT£%iKA s:ATE'poL%RA"KA;*z1v11KARA &
poURA<«.sEw_; NQe.I_KARAR;A' SANGHA
REp..,B:r.1:»rs JOIN'I'-SEC'RET.f\RY
'SRE–E,K"KUIL}:gE«GOIJ'DA .3'-/'-0.– LATE KADEGOWDA
CENTRALEOFFEICEATBANGALORE
'—.BANGALoRE'E1s1jR:¢r.
2 N."2IE1x:KA'§Es}§ApPA
— 1. S/of NASAPPA
» AGE 58
i…*mE..woRK1NG PRESIDENT OF
., STATE POURA KARMIKARA
V SEVA NOUKARARA SANGHA
R/’_O_. BOVI COLONY
KOLAR DISTRXCT. PETITIONERS
{BY SRI;–. M s HARISH KUMAR, ADV}
1 STATE OF’ KARNATAKA
REPBY ITS ADDITIONAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DI’. B R AMBEDKAR VEEDHI
BANGALORE -1.
2 THE DIRECTOR
KARNATAKA MUNICIPAL ADMINISTRATION I
VISVESHWARAIAH TOWER .4 ‘ ..
Dr. B R AMBEDKAR VEEDHI * ‘ ‘
BANGALORE — 1.
3 G N MUNISWAMY ._
SERICULTURE INSPECTOR ._ -1′ ” ~
PRESENTLY WORKING As ‘1?IIEI’1C€;M1\«1ISsI0NI:’R,
MALUR TOWN MUNICIPAL COUNCIL 2 ‘
MALUR, KOLAR DISTRICT. .5. RESPQN
[BY s1-‘<1. '1' P sRINIvAs__, AGA)
THIS PIETITIONV FHIED:–_U1\ij_L)ER=_AE€'FECLE 225 & 227 OF
THE) CONSTITU"£'ION OF INDIA 'PvI'<A§YIN¢G—TQ QUASH THE ORDER
DATED 28.2.09 PAssED..sY_THE.R:_ VIDE ANNA; AND ETC.
vTII:s"'~VIéI4:'fI%IjIQN .,_CQ':vIINC:::O1\f FOR PRLHEARING THIS
DAY,frI~IE COURT IgIA:)_I5;~.1fIIE FOLLOWING:
V. _ Lea§r1e_d eel-inisveltifer the petitioners seeks leave of the
witht1r'aw"Vthe petition and have the grievance
hefgyre the Division Bench in Writ Appeals
' N"";19s3'}i:je;' 1953/05 and 1975/06, said to be pending.
_di".s«missed as withdrawn.
~~ Rec0rdiI1g the submission, the writ petition is
Sd/–
JUDGE:
in.