Karnataka High Court
M D Shivappa Gowda vs State Of Karnataka on 26 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF OCTOBER 2010
PRESENT 'C
THE HON'BLE MR.J.S.KHEHAR, CHIEE
AND
THE I-ION'BLE MR.JUsTT=OE
WRIT PETITION Nos.1952.f1955]2Q10'V:(KLR--_I3ES)C
Between: C C' I V
I. M D Shivappa Géswda if; " A
8/ O Devappagowda-1 V 'V
Aged About 53 Years _ _ E. A
R / O ArOha11j§' 'H0;=:_pe:_i:e *RO'-ad', V. ..
Areha}1y»v Pcil2é_.t_,j. B'e1§.1_T"Ifq. ,--.."£~I7assan Dist.
2. A'C'VJagé1dis}}.: 3 'V
/O._Chf3.11f1£l_b3.S'&VéIiah -C
Aged AbO11t''6:0V"Ye.,a2i*%s. '
R/('}«Ar'eha}li flospéte Road,
VArehaHyV'P0S,t=, Balm? Tq., Hassan Dist.
V' . 3. $'Niaray-ana
_ S./Qitatappa Kamath
AbO1j..t 65 Years
= A ' =.fR/ O7AréT1ia11i Hospete Road,
Arehaiiy Post, Belur Tq., Hassan Dist.
4. K.vC:LMohan
A 'C 0 Late Chandregowda
" -- . ..=Aged About 52 Years
R/O Arehalli Hospete Road,
Arehally Post, Beiur Tq.,
Hassan Dist. Petitioners
[By Ms. Kavitha H C & Mr. Prakash H C, AdVs.,)
1. State of Karnataka
By the Dept of Religious & Charitable
Endowments, M.S.Bui1dings,
Ambedkar Veedhi, Bengalooru.
2. State of Karnataka
By Department of Revenue
M.S.Bui1dings,
Ambedkar Veedhi,
Bengalooru.
3. The Deputy Cornrnissioriert' _
& Administrative .0ffiC§'.F; _
of Religious & Charitab1e:.E"n:_ioWments,
I-Iassan District, Hassan C '
4. The Assistant V' " V
o
'
5. Thee'-ra.1':s11d."zt:r'-- D 'V
8; Administr_at_iVe«v.Offic;er
Re1igi.ous« Strcharitable Endowments
Beliif Tq. , v'Beiu'r»-- V
CC V ...Respondents
it {By Sri sasavmg Kareddy, Prl. G.A.)
" Petitions are filed under Articles 226
'and 2i2'7."_"0f"pthe Constitution of India praying to direct
the res-ponjdents to consider the representations as per
AnrieX'ure--I~I--series and consequently take action to
'A it .A xresurnethe lands in question from the Jarniya Mosque.
ff Arehalli, Belur Tq, Hassan District and etc.,
These Writ Petitions coming on for Preliminary
D = --it-fearing this day, CHIEF JUSTICE made the following :
ORDER
ORDER
J .S.KI-IEHAR. C.J. (Oral):
Learned counsel for the petitioners, aftervVai9g1iing
for some time, states that she may be
withdraw these writ petitions.
2. Dismissed as urithdrauni.
…..
Index’: V yes _/ _’ ~ ,