Karnataka High Court
Revan Sidayya S/O Shedappa Pujari vs The Deputy Commissioner, 2 … on 1 December, 2008
..._...._, ...,.,1_..,g._:_..w.;¢_._...¢..:uya_+_a_Lag:.a\:s.;_>. mcval-1 COURT or I(ARNA5TM{AE'-'.'F§_lGH -cow-3' OF-'l(ARNATfitKA-" HIGH coum-or
NRTAKA H16!-«E G
IN THE maxi mum 01? KARNATAKJEX % E; f : L
CIRCUITBENCHAT 71 'k3 *
DATED THIS TI-IE 13"' DAY (21? in § % ;*
BEFGRE
THE'HON'BLE
g_g;'s___g.
Reva:3.SiddayyLa,, . « _ . -
S/'o Shedapp3Pu}a:-i;""'--.__
A80é8M"*4'3Y*'-3393a' V " "
Occ; Sifiéi;'r/9.V£I.Ne§'§L9-58?f27, '
(By 3:; Liygqgt )
A' %%%%%
- Téiefifififatgfi-_Cowav&5mOflicm
(Bysxi M. Kumat, AGA)
"' COURT OF KARN@xKA HKGH COURT OF KAKQATAKA HG!-I COURT OF KARNMAKA MGR C'
. ...,..... -. .\...m..mm mu:-i COURT o1= KARNATAKA 1-uoa
This Writ Petition is am under Articles 226 e 22'?~«.of_the
Constitution of India, prafl P0 QJWE H13 }1fS?..~?¢55?91?°:§"? $9
consider the representation made by the p4e'£itio1f1:'e2{'"
29.12.2006
, 6110.
This Writ Petition coming
day, the Courtmadethe following: I A i ” ” _ n
Learned Counsels for the of this
Court to withdraw the to approach the
reliefs.
2. the Ieamed Counsel for the petitioner
is placed,v_oi1_rei:orei. is dismissed as withdrawn with
‘ _
Sd/-33
Iudgé
~ BIy{hi}1i22G08