4 RAJESH SALINS S/O GILBERT SALINS %
AGEIZ):38 YEARS,REP.BY HIS FATHER ” ~ ‘
AND GPA HOLDER SRI.GIL¥3ER’¥”€-Al;-INS,.
MAJ()R,R/OSURAJ FARENS, ” ”
SUBRAMANYA NAGAR, ‘
‘PU’I”I’UR VILLAGE, ‘
UDUPI’I’ALUK& DISTRIf;”F”.v.o» .
ARESPSNDENTS
(By Sri : K PRASAD Hzoéos,.’_Am}f”1«*o§R,:A R2
(BY SR1. P s DINESH xv M’-KR; ,A.i7D§i Izfog-133–&. 4}
THIS WRITPETITION’ L9 FILED UNIJER ARTICLES 226
AND 227 C)F;””I’z7§1;E_-‘CONSTI’1’UTi’QN”–(}§?—-v{NDIA PRAYING TO
QUASH THE ‘iM§’11GNE.§)__A_{i}RD–ER ATANX-A DT. 16.4.2007
PASSED BY ‘z’}113. R1’=A.N*D’j-AL;:’3O THE IMPUGNE-D LICENCE
AT ANxgaJD’1;?.&.;;goo? ‘2sSU’B1).13Y’THE R2 IN FORM-4.
THIS’ ?E?:*moN;”x’ioM1No ow FOR ORDERS, THIS
DAY THE COURfI”‘1§iIADE”~THE FOLLOWING :
Xkonnnn
A <_:_-ounsel for the petitioner files a memo
'dated %3: ;3.-zgooé stating that the pemaner does not
profiofséf prosecute the pefition. Enclosed $0 the
V' V' 31619.9, affidavit of the petitioner stating that the
' chiiisipote brought; before the court is amicably settled
" Ho§.1t of court and seeks ieave of the courii to withdraw
the petition.
M E
2;,
2. Memo and affidavits are taken ‘1f.e(:£§g.z:’dn,_ The,
peiition is dismissed as havifig _c’):’f
court.