High Court Karnataka High Court

Sri A G Somanath vs State Of Karnataka By The Secy on 19 May, 2009

Karnataka High Court
Sri A G Somanath vs State Of Karnataka By The Secy on 19 May, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19*" DAY OF' MAY 2009

BEFORE

THE E-:I()N'."BLE MR. JUSTICE A.S.BOP.£y"'4":§;$\IA&.:':4.:    V

WRIT PETITION NO.13000/2009(.GIfl&'§'§%e_:;)vv' --7=  

BETWEEN :

Sri.A.G.Somar1ath,

S/o.Latc Giriyappa, , .

Aged about 34 years, ' 4_ '

R/o.Gown'.pct 3"' cross, ' '% _      _

Kolar.       V'~~;;v.PEPITIONER

(By  % 

AND :

 1.

state {If

‘ . . . . .

V 1′ ‘ ‘E’o1*e:st..Dve partment,

~. ABcE1g’a}x:ru’. , ”

V -V 2. Ciinsexvaxor of Forests,

Behgaiuxu Rural Division,

A’ Bgngalmu.

‘ Aééistant Conservator of Forests,

__ Doddaballapura Sub-division,
Doddaballapura.

4. Range. Forest Ofiicer,
Hosakote Range,
Hesakote. …RESPONI)EN’I’S

(By Srifiharalnagoudar, HCGP)

This writ petition is filed under Ar’ticle::s;V—i2″9.5’6V”
227 of the Constitution of India with a pray_cfr’~–.to ‘ ” _ 2
the order passed by Itspondaant N<)."2f »' datgd

24/25.04.2009 vidc Annexure 'C'; j' ;

This writ petition cum jng for V.

hearing, this day, the Court ma_(ic_thc
j

Learned counsel has filed a

memo inemo reads as under:
_ t?aa_t :the master has been sewed out

_ A S be

_. not pressed in the interest of
'U equity.'

A hi térms of the memo, petition is disposed of as

Sd/–

Judge

SI’8