High Court Karnataka High Court

M S Shankaragulli S/O Sangappa vs High Court Of Karnataka on 30 March, 2009

Karnataka High Court
M S Shankaragulli S/O Sangappa vs High Court Of Karnataka on 30 March, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit


_ ‘(By Sri ; ‘P.s”Rsx§JAGQPAL, ADVOCATE)

_g_

{N THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30*” DAY OF MARCH 2oo9 j

PRESENT _
THE Rowena MR. 9.13. nznmmmra’
THE HOBPBLE
WRIT PETITLQN No. 1 (S-mfg)

BETWEEN:

1 M S ss1ANKAR*..muLL1_”‘ _ ” ”
S/O SANTGAWA _
A__ Aaem’-‘$3.. was ‘ _ ._
EARLIER w0RK§Njt}As_
CIVIL JUDGE (SENIOR SMSION)
CHALLAKERE’ _ ,_ ”

smgca §:9MPU..LsoR1L,Y RETIRED
Azm -FLIVC3 NEAR”BA-FUJI HIGH SCHOOL
‘ THY_AGARAJANAGAR
‘ .vCHALL=AK13z2E 5377 522
.G§’3’ITRA:D.U£2.GA”

PETITIONER

‘HIGH COURT 01:’ KAFENATAKA
{IJISCIPLINARY AUTHORITY)
BANGALORE 550 001
REP BY yrs REGISTRAR GENERAL

is dismissed as withdrawn.

Alifidex: Yes] No

‘Vila

JUDGMENT ‘
(Delivered by P.D,Dina3sa1’eii3’,«A. ‘ ” ‘V %
The petitioner has filed a’ ,memoéti.gi1ied
that during the mndency 1 petition,
disciplinaxy proceedings ‘ conciuded
and that he is exoneratediiofihtfie against him
and therefore, in the above
writ pefition. permission of the

Court to wvjt12dra§iii>i’.:g2f;c;_V i¢iHit..j§€$j1i0f1.

2. In vieW”of’the’Vsaid sflbmission, permission sought for

mo.

ifsd/’
Chief Justice

Sd/-H,§__
Tudge