High Court Karnataka High Court

N R Vijaya Shankar vs Kolar Chikabalapur on 26 June, 2009

Karnataka High Court
N R Vijaya Shankar vs Kolar Chikabalapur on 26 June, 2009
Author: Ajit J Gunjal
in THE HIGH COURT op KARNATAKA,  _

 

DATED THIS THE 26"" DAY o1é%.,:z,£.i$r_§;V,'fit§o9 '3 _: "    
   if _  
THE HON'BLE MR. qUSV'4E'2'--{,§:E'V-- Aarm  %%
WRIT' PETITION No"V1§194 of 

N.R. Vijaya Shankar -. V

S/o Ramappa,   . 

Aged about 48 years,  _. 2
Residing at  v.iIi'agé:.,

Bctha Mauga]_aVPm;3t,     ' _  
Bangarpct '.Ifaiu!:, Koira.I)is§az-jct, 
And ala0j?17¢5'+idcii?; €31'    'V

Petitioner.

( By Sn' rm. Nafijmida iéedéy,' S394' Counsel for
Sri Devipmsagi Shé't$y, Adv. )'

Azigii 

I   
Eiistrict h&i1k--Pfoducers Union Ltd.,
 NH~€§, Huthtiiju Post,
 . K0331'-'-363102,
  'Rep. by itei: Managing Dimctor.

   "«.i'a'all11ifi-1 Milk Producers
" v V _  Cinmépéraiivc Séciety,
    Post,
.. " -Bangarpet Taluk,

 Kolar District,

" By its Secretary.

 Smt. MS. Arc-hava
Returning Omccr,

 



2

Kola;r~Ch1'kaba1Iapur Milk Union.
And Assistant Commissioner,
Kolar Sub-Division,

Kolar. 1 _ ',
Respon;1¢i3t$'.--«_ ' _

( By Sri ELK. Basavaraj, I-ICGP)

This writ petition filed under _Ar£:,i_cies 226 "  of the."

Constitution, praying to issue a writ of rzzafidamus: 'di1f€'cting"the Vthirci

' respondent not to impiement the byéaw  -'20;»1._.2. ti?! éloetjoiig  -1

oompiete.

This petitfion coming on Vfo-rjjr:relin1,§.im:a;y’ dayfiittxc
court made the foilowing: ‘

Mr. ELK. Basavaraj; takes notice for

responéoient-,A?§.A’

2. Mr. Raddy, learned “senior counsel

, ‘_ for .ps§_t_ii:’:onr:r, after arguing the matter for some

Von tastfuotion, proposes to withdraw the writ petition.

” – =..t’Ptétiti;J~o’i;é’§’;Iismissed as Withdrawn.

j, learned HCGP is permitted to file memo

‘ u four Weeks.

Sd/-V:

Judge