Karnataka High Court
Smt Zareen Taj vs State Of Karnataka on 23 November, 2010
M. 1 M.
IN THE HIGK COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23" DAY OF NOVEMBER, 2010..__
BEFORE
THE HOPPBLE MRJUSTICE 3.5. para} iii". O" 'A
w.p.Nos.35os2~35os5/201013.3.3-mi/suén»
BETWEEN:
1.
Smt.Zareen Tag',
W/0 Abdul Jabbar.
Aged about 62 years,
Resident of Mutton Market Road, " :
Hoskote Town. I ' '
Smt.Muniyamma.,~. "
W/o late Sri Sallappa, é
Aged about 4_T._yeérs._. _ " ..
Resident of?\fir1.?13rai{a:;aga.:--;..V _ _
5th Cross, Huskot:-_Town;.. .. O' V
Smt.B}11agya_1aksh.111i; , as O
W/0 sriv-.131~1aci;'«ae1aaLp;e'.' '
Aged aboi;1;68years;.."-- O .C5'*l..t G5"eY€jars,
Resident 0f"_vMu_tf0n Market Road,
Hoskote Town.' PETITIONERS
-1 i ,. «.(B3r_ Sri C.Nag£.sha, Adv.)
SVfate of Kamaiaka,
~~Rep.by its Principai Secretary,
O' ' r Revenue Department,
M.S.BuiIding, Bangalore--{) 1.
2. The Tahsildar,
Hoskote Taluk,
Kasaba Hobli,
Bangalore Rural District.
3. The Deputy Commissioner,
Bangalore Rural District,
Bangalore. _p 'w
(By Sri R.Om Kumar, AGA}
These Writ Petitions are tiled._under,Ait.icIes"2'Z0: anclE;2.2"7
of the Constitution of India prayingpto direct «the respondent '
No.2 8: 3 to record the names of the’ petitioners in ‘computerized
record of rights [RTC) in respect of the” iar”1*d_s granted to them as
per the order dated 12.5.1969.produced~at,Annexure-A and etc.
These writ petitions f$.;vv”§§f(.;.f.irninary Hearing
this day, the Courtéirnade the . up ,
1. counsel for the
petitionersigseeks__withdraw these writ petitions
with liberty in View of the order dated
30.09.2008 p.assed”»i.n W.P.i\To.1 1579/2008 which is produced at
0′ ‘Ar1next1re–C'”. _’ ”
2. .’In’theV Iiéhjt the above submission, these writ petitions
‘are dismissedhvdas withdrawn with liberty to pursue other
= . remedies,
Sdfl .
Iud&’5