High Court Karnataka High Court

M R Bagewadi vs Divisional Commissioner Belgaum … on 29 May, 2008

Karnataka High Court
M R Bagewadi vs Divisional Commissioner Belgaum … on 29 May, 2008
Author: K.L.Manjunath & B.V.Nagarathna
- 1 E

EN THE HIGH COURT 0? KARNATAKA AT EANGELeEEzT'E

DATED THIS THE 29" DAY GE MEY_2QQE; "T-."

PRESENT ,_

THE HON'BLE Mr.JusTICE 3 L M§fiJ$NATH
THE HON'BLE Mrs.JUSTICE E V NAEEEETENA
E«g_';'}k:§:D _    V' ' .,
BETWEEN :   1 ' V '

M R BAGEEEDIW; v_ --_=

AGED A3GUT_76 YEARS p_ _

s/o LATE EAsUL’3EHEE_’a

R/0 TALIKOTE ‘,’ [r “g’«

BIJAPUR DISTRICT. ¢_”._= … APPELLANT

(By Smt E E:EMALA;aAEv., FOR Sri B G SRIDHARAN,

AND ‘: V

fv,_: UTVIETONALECGEISSIONER

_ BELGAUM;DiVISION
v$ELGAUM g

;T.2 ®THE DISTRICT MAGISTRATE

‘*_BAGALKoT

*73T:cEENDREsHEKAR RAO N SIRDESAI

“.VS/0 NILKANT RAG SIRDESAI
,’RfO HULLATI, EUNGUNE TALUK
BAGAEKQT DISTRICT

?Vlgarneda Counsel; ‘the appeal is dismissed as

withdxawn. ,

4 NISAR AHMED I
MAJOR *,
S/O LATE ABDUL RAZAK SHADULEALE A .. >ga ‘ ‘ ;
RXO HUNGUND, BAGALKGT ‘_”a,. REsPQND£NTsw,_V;

(By Sri GANGADHARA SANGQLLI, Agfi rug R1 &-fi2

Sri s B HEBBALLI, ADV.g’EQR R3 }.$é 3ERVED3″‘”
THIS WRIT APPEAL ?iLEb”»fifs. é at? ?aa
KARNATAKA HIGH COURT ACT Eaaxlmsrzo SET ASIDE THE
ORDER PASSED IN THE wax? pg::T1QN NO;2S258/EGG1
DATED 23×07/2oo1,”} “” = 1» .,* *~~

THIS AppEAL.cQM:§G CN Fae FENAL HEARING THIS
DAY, MANJUNATfi;~Jgg DEAEVERED THE ECLLOWENG:

Learned Ccunsel” far» théfi Appeiiant submits

that the afifieal may §é diamissed as withdrawn.

€In*§iewk¢f the submissions of Smt S Nirmala,

,. A0W*\rV ..

sal-;,_
Iudge

CP* Ekiifafl
xpége