High Court Karnataka High Court

Smt P S Jyothi vs The Agricultural Produce Market … on 6 March, 2009

Karnataka High Court
Smt P S Jyothi vs The Agricultural Produce Market … on 6 March, 2009
Author: D.V.Shylendra Kumar


“””‘””””””. I-“W “”””””””””W”- I’WT*I T-«WW W WWITMM TTTW Tswzgm W %fiRfi%&W%%&T TIIOII mm’: W MITMAMM I-IIMIZI émw

Wfim

THIS wRIT PETITION Is FILED UNDER ARTICLESKAND
227′ OF THE CONSTITUTION OF INDIA PRAYING TO”Q’U_R$H
THE IMPUGNED ALLOTMENT LETTER OATEO 30.:8′.2QG8._A~S;_.AT

Al\¥NE.XURE–H OF THE R’! AND CONSE=QUENTLY’I

ALTERNATIVELY AND D¥RECT THE R’! TO ALi…QTT.SITE NO.,1’8.?. I

IN A BLOCK. BANEDIPALYA APMC_~Y»A.F\’D. fMYSGRE V’TOqTH_E ‘

PETITIONER’ AS THE PETITIONER;HAS_MALREALZ)’f’._D’Ei?QSlf§f_ED
ENTIRESITE PRICE. ~

THIS WRIT PETITION COMING ON_ F’QR ORDERS
i3AY,THE COURT MAm’IH=.?O:.LOwTI\:O:E»..V_’I»

Sré.V.R.Venkates¥ja;:’;::Ie:I,L:Vj’Eear§TI_OOgfi=.§:I3rIsTO§’:’Léj$=pO;§TihO for the
pefifimer submits to withdraw
thevI2TitPetition,\.. …. I

A memo Wat Petition is
dismissed as withdrOwIfIIA . é
TTTTT 35/…

Judge

.M’%.§TIL.% sw§’x#vw;=§T»…»mamm.m.II um. KIM