.
I
IN THE HIGH COURT OF KARNATAIQA AT BANGALORE
{)21*;.ed this ihc 213"' day' ofF'ebrL1z1ry, 201 1
PF€E?ISE§N'.I.'
T}-££*-3 1«-{oN*BL§'\?'/0 M.ana"ché.1-:_
R/ O £:IircRefi§!ag"§na Ifallj
(Post &"«Vi11'e.gV€} _ A ._ V "
;:521z1§:i1,1r 'I'a1u.k'_. Beliary Dist:r:'ct.
V Thiz VF'residiI1g Officer and
..Ass_1Sia1i:.1."ilirector of A§§I"1C1}1I;LII'€.
S&£3T1'C11,.1i' . V V
' Respondents
{By-Sri 151.}7é?\'1 f.xd&1 fl. Adv" for R1,
--V Sri £3'as2i'.i§1r:1j Karecfdy, Pr}. GA for R2)
AA ~'.E_'1i1is Writ Petfiiori is filed LiI".1C1€}' Articies 226 and 227 of
_ 'ihfi?C{)I3S1,iU.}_i,i()I1 mi' India pr21}7ing E0 quash {he c.>rdex:" daflfled
39.6.2003 Vida A.1f1r1::*.x1,Ire--A by the? Civil Judge {J1'.E.')n,) and
.¢._1.E'#EF'C, Sa.r1d1.2r an I,;'&.N<).EI in 1?ZEe::t..ic:1'1 fliivii E3/'Eis;c:«E\.?r1 <;':11'"2§:1;;;_{ 0:}. £0?' §5'i1'1a:E E---§sE2,1§"'i1'1;,i E"§§:":?s
déijil ChiefJu.stice r':1a<;1::: the f0ii::}\viz'}g:
ORDER
J .S.KI-IEHAR, C.J. (Oral) :
Sri.Badr:i Vishai. Ieeirned ccvuzisei for {Eae.~«;:<:é:,i%'.§§')f.i31*
that the .instam: writ pet.iti»:m has; _h.d” ‘
iI1frL1ct;110L:s. He i’z:1rt.i1.e1″ si;at€:s. Ii}f1’é3.:.{ f
instructed by the petitioner’.t.c2’_withdraw t}16_:»’i’§1$.t:;1nt fjsvrit
petition.
2. Slifiasavarajfl ;.Ka’r€€idy._. Principai
Government, Adyorsatéf 1je3};§,:’es.é’nfj_ing’ ifesp011dent. No.2
states, that prayer made by
the leaitnazd CCv)V1j1V:<"iVF;tf:_l4fC}IIf"th£%…p(31iiiiO11ef.
3. In \;fiew’0fVt heA the instant writ petition is
‘V ” «..disLf1_iEss§3rf: xxzithtiravm.
if; ‘
Siiei Eusfiag
H1’:-“*
i1’1{‘§§::5<:: ':3'