Karnataka High Court
Sri B P Muniswamy vs State Of Karnataka on 9 June, 2008
-1- IN THE HIGH comm' OF KARNATAKA AT BANGA1,o;'z:'3.' " DATED THIS THE 9"! DAY 09 JUNE A F' PRESENT THE HOWBLE MR. JUSTICE 3.12. B;m§:uRMATH.A' " " V .
AND _
THE HOPPBLE ;1usritii%;’V’3§é;§[$”:w.AIK 1′
WRIT APPELQL
EETWEEN: M V
1 SR1 B P MLI:NIS\§i.AM’f?’_,_
s/o.1.ATEPLJ’rTAPPA’ ‘ ._
AGED ABOUT’ Y’*’:.:<"..:,_A.RS._
R/AT ;3ELAN'n¥;1R V1's,1.fi.GE. .
VARTHUR'.HOBLiV""-.. _ * –
BANGALORE EAST='I_'AL¥JK_
B&NGALGRE~ – ' .
APPELLANT
{B~Y_ h;f1ANi§GI« &;__SF<i. PRAMOD, ADVS.)
' «.1 s'r}§*rE OF K€yR:NATAKA
BY"–1TSv-PR1-DECIPAL SECRETARY
IN{)U.S'i'E_'iES DEPARTMEM'
V " .A1v1.s. BEHLDING
BA!%IGaLORE – 560 901
-‘r HE’ KARNATAKA INDUSTRIAL AREA
V’ BEVELOPMENT BOARD,
14/3, 2m FLOOR
RASHTROTHANA PARXSHATH BUILDKNG
-3-
JUDGHEHT
Sri. Anant Mandgi, _ u
appellant has filed a memo
withdraw the appeal.
The appeal is dismissed asA ” «
bb