IN was HIGH COURT or Kannafififinffifjiqfx
cxncuxw BEECH gi nHARfiA§j ‘
DA$ED THIS THE 29TH sax Q? Apévsé 2§§§} ?
V pgESE§? _ », . . . V
HON’B£E MS JU§T#CE_MAfi5fi@$ffiHfi$LflR
a H $ x\ ._ V
HON’BLE MR $UfiEiC£ R,fiyK3SfiAVANARAYARA
*gazwyA§p3$L’HQ.5039/zoosts)
szi P.£IK§1kani,* __
s/o a;R;Ku1kaxni;a_*
Aqefiuabcutafifliyeaxsy”
wanking as Accofints Superintendant,
Dharwad’Co~aerative Milk Producers
ufiociaties”3nion_Limited,
“»nakkamana11i;”p.B.:oad,
A”. 9harwa@*w_580 004.
{B§:Sr;;§§k.Hiregowda, Adv)
‘*Anni’
‘x;L1;”?he State of Karnataka,
Department of Cowapexation,
Vikasa Soudha, Bangalorem560 O01.
Rep.by its Secretary.
2. Registrar of Co~qpexat1ve
Societies, Beaxtment of Co–opexat1¢n No.1,
Ali Askar Road, Bangalore.56O O01.
3. Dharwad Co–operative Milk Producers »,”fg”
Societies Union Limited, g1 “‘”
Lakkamanhalli P.B.Road, ‘a
Bharwad–58O 004. _»~~
Rep.by its Mnaging Diractor.t
This Writ Appaa; is» filed .fi;§’°4 15$ ‘the
Kaxnataka High Court =§ct ‘I961_ prayihg ‘to ‘set
aside the order pasaed in ‘-Writ Petition
NO.30540/08(5) dt.27.8{29Q8;_
This Writ Apeai gating on for hearing this
day, Mmnauza CHELLUR.5;;;deiiV$:ed the following:
‘ ,
‘ a_for=sam3gtime, learned Counsel
3ftér’.., _
fog thé,opfi§;1aotisfibmitfl he would withdraw the
wfiit rapfioaigiafifigjifiténds to pursue the writ
petition._V
it~;,;Asoordifigiy’ writ petition is dismissed as
Sd/~
Iudge
501/19″.
Judge
o;;»n$sp¢g¢ents-,}