'.3
lg,
.. V E
..n.....-..nnr- s--"um \.,_i.{§J1\I ur nu-wmanlmua HIUH L..UUiU OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH
111
I! THE 31%! $fiFIT 0! I§£IIEIKI.iE Blflfilflfifi
sarsn EH15 THE 24" Bar or SEP$EHBER, 3U¢Bf*_
BEFGRE
THE fiDH'BLE HR.JUSTICE $,a5pvL fi$2fi$a" §_= °
wax? yzzxwzam se.2a324 fir éfi5t1is§3}%E§éZi;
SEEHEI:
x G ABHILASH V_=t 1
53$. 3 G£flGAEUBEAIAH”@- *
mwnAmmT212mmm ‘gV,h m.w=»
33.13%, II STfi§E; Ix: Bzacfiq. V
Nafi&Ka3HAv1w”‘2,’ * € ~ ‘= **
EANGALfiRE:w’§§CQ?2;
, .’,u; H,… PETZTIQNER
{By %£S+J3E$Kfimaa–Sjfig?IL-a£s., ADV8.§
SID:
2. EH3 EEEISTEfiR°
.-§I£VESVARAfié wxcnnnxaezcaz
V.’-_gwmvEasIr¥, “” ”
‘~_sELQavge5@o 014.
R%é E$§ §£l$tiPAL
»,EAEG&LGfiE IHB?ITUTE 93
TE£§NGLGGE, BAHGALGEE. … RESPGHDENTS
‘y 3:: EAEAVAERABHH s gamrz, Anv. FGR R1
fiI-E;$3HfiSHEKER & H.B.vExKA$EsH,.anv. Fan a2]
THIS WRIT PETITIGN IS FILED UNDER ARTICLE
:”$ *~ E26 any 22? as ram caNsTIrUTIaN’ as INDIA,
PRRYIHG Tfi Qflflfifi THE QREER ENE-B ET. 7.9.2007
– 2 –
PASSED BY R1 IN RURSURNCE OFH THE RE1SOE§U”i’ii’«f?:E’*4’vv.¢
NO. 34, 4, 1 OF THE EXECUTIVE COUNCIL *I*’EE:”.«1?3f1″‘.I_:I’a”<:';_.V
HELD ON 18.8.2007.
THIS WRIT PETITION F5C}R
PRELIMINARY HEARING — B GRa;UP:…fifIezI:a_ ‘I:)R–Y;
COURT PASSED THE FOLLOWING:
o R 1) I
Learned counsRi~ -fRII RtRé~_ DeIIIioner
submits that hgvinq,I§€§RIfitd”£$égbassage of
time, writ V§éfiif:QRé 53% :bR§5me~?infructuous.
Therefore, Re §RRk3n%éImIRsIpfi of this Court
to withdraw the writ pefifiiQQ;_ =
2. SubmissioQ*ef tfie«;éérnéd counsel for
the petitiQRér_ iR:fp1éc§d on record. Writ
petition is dismissed aficérdingly. No costs.
Sd/–
Judge