Karnataka High Court
Sri D Sambashivan vs D Prabhakar on 2 December, 2010
Palike, Gandhinagar Sub~Division, Dr.T C M Royan Road, Bangalore -- 560 003. .....Respond_ents [By M/s. Dua A/s, Adv. for C/RI) This Writ Appeal is filed under section" 4'-of'i'thie_'_f Karnataka High Court Act praying to set aside::the=.o1*der_ of the Learned Single Judge (Hon"ble .Ju'.dge« S Patil) dated 18.1.2010 passed in the .. -5 Writ. Petfttion;_* No.37320/2009. This Writ Appeal comingwon for 0 Chief Justice delivered the foll_o_vv:'.ng- JIibGMI3§T C = 3 j ~ J.S.KHEI-IAR, (3_.J,'.(0zjaij":.- 3; T T Memo. hasi.'i§ee§iri1ed at the hands of the appelliantiiii: is taken on record subjectfito .. Copy there of has been furnished toéthe learrieducounsel for the respondent.
..2.-v.__A~.:v’pe”rL1_sal of the memo reveals, that the
appeliantld-o’eS.i1’vnot Wish press the instant appeal. The
‘.aforesaid*«:factual position is reiterated by the learned
for the appellant. Even the learned counsel for
respondent has no objection to the acceptance of
ujjthe prayer made in the memo.
3. In View of the above, the instant writ appeal is
dismissed as not pressed, _
Chief I€.*::**~,-si:i..i'<.".:s;V::»'a L' *
Sk/-
Index: yes/no