Karnataka High Court
M/S Mysore Industrial … vs The Addl. Principal Chief … on 16 July, 2009
IN THE man scum' op KARNATAKA, _
DATED THES THE 16TH my GP' JLI1;"9"{..j':2"s€)V{:}A¥E}:: 3 T
BEFQRQV ' > . '_ V
TEE I-{GN'BLE MR. v.,;v:,:s'r1cV§E_1;tx¢I:T .;:::;.zjz,§;g1,€1.:,n"
WRIT PETITION No. 1§3::8 0 0F.20oé"'(;§M;'F§é)
BETWEEN %_ V 2 .
3 M/S MYSORE INDi}SrrRiA1;'cio;é:P{j1;:§%:%:oN,
N029-A, SHANTA?}'.1.;ANP.§y_ % AV "
s J P C3RfQF5S,'_'BAl§§GA§,C}REV»Gv2j_~~. V' _ 5
REP. BY'-_ITS':f§§fai\§f§(}ERK 313: pxmsa N H
1' V' PE"I'I'I'§QNER.
(By Sr; 1) .);
1 , '1"-HE Abm. 'P§21r$ic:1i$g§,L CHIEF
~ C0'NsERvA2'QE__¢C&F FORESTS
" &?~.PRE;SIDENT, TENDER COMMITTEE
"A » _ H.Eg1::.QU_ARTEi~2s 35 CO-{)RD§NATION
'm;«'&r%a*AAvT..¥3:&1AvAN, MALLESHWARAM
% %..V%'BAszr3Aix;>'RE
2 'I'E~'§E PRENCIPAL SECRETARY
CUM APPELLATE AUTHORITY
" DEPT. OF HEALTH 6:; FAMILY WELFARE SERVICE
, 'KVIKASASOUDHA
' "BANGALORE
RESPONDENTS.
(By Sri NARENDRA PRASAD, HCGP. )
THIS WP FILED UNDER ARTECLES 226 AND 227 OF’ TEE
CONSTITUTION”, PRAYING TO QUASH ‘§’HF3 ORDER D’T’.6.7.(}9,
PASSED 13? THE R1, VIBE ANNA 85 THE ORQER
THE R2, THE APPELLATE AUTHORITY on 8.’?’.(}9, Auriga’. _ ~
Tms PETITION COMING ON 1«”0R_Jo.RpERs’I11’I’$’_pA3*, fr§;:+: ” ” V
CQURT MADE THE F’OLLO’WiNG:
ORDER_
Lcarmd counsel appcaxilfg 4116 a V
memo for withrzirawal of (iii record.
Petition dismissed as ‘%
Judge
“W