IN THE HIGH COURT OF KARNATAKA AT }3ANc}gé.1.,
DATED THIS THE 3RD DAY OF AUGU ST " AL
BEFORE
THE HON'BLE MR. JUSTICE} $i._§O?z5§£§j{N:A = V'
war? PETPFION NO. 9145221309. k
SETWEEN : ‘” V
S SUNDHARESH
S/O LATE s suI2YA;szmaA&*ANA”RAc).,_ ”
AGED ABOUT 53’s:f£:-M2-_s’ *
R/A’I’1\E{). 323,._1sf_1f -ggv MA;4N’*R_(1_ADi’ 1
7TH BLOCI{~–!A?E£$*’¥’, JEEEANAGARA’
BANGALORE –4’s5o Q82 _ ‘ ._ –
REP. HEREIN ‘BY H13-»G;?.A–.._H{)LDER
MABBAIAHVV * ‘ ” PE’i’I’I’1(}N’E§R
(BY M/S .,sHEr§:>§;E &* sH.E’N'”9GE, ASSOCIATES, ADVS)
TQF KARNATAKA
.20.” N
._ * .123? IERS “SECRETARY
A _fiEPI’, {f)lF’iN8US’FRIES 3.-, COMMERCE
“iv; S–.f§:3UlLDiNG
BANGALORE – 560 001
. ‘KARNATAKA INDUSTREAL AREAS
V E3iEVELC)PMEN’i’ EOARD
NC). 14/3. 2ND FLOOR
NRUPATHUNGA ROAD
RASi-l’I’RO’FHANA PARZSHAT BUILDING
BANGALORE —~ 560 002
J»
p.
9:
3 THE DEPUTY COMMISSIONER
BANGALORE B!STRIC’I’, BANGALORE
4 THE TABSILDAR
BANGALORE SOUTH TALUK
KRESHNARAJAPURAM
BANGALORE RE)E3Pt)'{*+!.:}j;}§i3’i\i”f.’s_ ” 2
(BY SR1: R KUMAR, HCGP)
THIS WRIT PETITION IS FITLED U’§m_EIe ARTIv'(:LEv$ 2%.:2e.’%
85 227 OF THE CONSTITUTION G,;é”~~£ND1A,VWm1″v._A }§RA’YER
TO: DIRECT THE REsPoNDEN’m_’T~Q ISSUE ‘SAQUVALI
CHI’? {N FAVOUR OF THE,.–1§ETrr1()*;7:–1=;_:2.
This for pI’eli13:11’r.1ary
hearing t.his_”d’ay_,VVVV_the Court made the
foflowixlg: ‘ _
The 1eé}’11¢dVcbufiséI’..for the petitioner has fiied a
The said memo reads as
1′;i€3Iv’€2′-.’§1I’1VCié’3:ff«._A ” V ~ . V V _}~
V’ ‘u’u’i’hi%VA.VpiCi itioner in the above case respectfully
AA : prays that this i–ion’ble Court may be pleased
” -».to& pezmit the petitioner to withdraw the above
case as not pressed in the interest ofjustice.”
4%
2. in terms at’ the mama, the: petition
as withdrawn.
W% & 1uaga
Akc/bms