High Court Karnataka High Court

Sri G Dayanand vs The Commisioner Bruhat Bangalore on 23 March, 2009

Karnataka High Court
Sri G Dayanand vs The Commisioner Bruhat Bangalore on 23 March, 2009
Author: Ram Mohan Reddy


IN wax 3195 CGURT QF KARnAmAKA.Aw BAxaa;GgE

namgn THIS THE 23″ may or MARca,2§0§§; 3g

EEFQRE

was HOH’BLE MR: Jfi$TICE RAfi~M@HAfi-REEB¥puv;

wax: PETITION §o;§3§n/éco§{LB~EH?§_ ii’

BETWEER:

1 SEE G DA3A§ARB ¢». =’

sxc 1 GIRIYAEBA*. 1 ,_, , .._ .
AGED ABOUT 42 $3533? fl’ A.”‘”w*
uo’42, 16TH flRé3S_ _V’, \’l _’
ama nzn Rash, MALLEsHwARAuf
BAKGALUEE.5§ ‘” =.a_ ‘~»m+

‘. . “sv fig’ PETITIONEE

(By Sri : §ls§;Niv§s fi§R§Hi & ASSGCIATES you
parxwxonnn; L’ V — *.’,<

V. I' ….. .. "

1*:THE=COMME$EQEER
swfiéi-WRE
MAHARAQAR§ QALIKE
_ R,RLsQfiRE}
w_2AmaALag2.

‘-gr TEE EEQICAL AED HEALTH OFFICER
_._BEflHAE EAHGLADRE MAHAnAsARA.2LIKE
” Raagaznaaaa RANQE

. *~BAmGAL0RE. 560 $10
RESPONDEfi?$

THIS W.P. IS FILED UHDEE AREICLES 226 &
227 GP $HE CQHSTITUTION OF IEDEA, BRAXIEG TO:

M

%’-J

DIEEGI’ ‘rim R2, ME§ICAL mm I-1EAL’I’H

RAJAJIIEAGAR mags, aauaamng T0 cc:t.~:$;i’bER’—–.Aia3;_ _
mas 0175312 0:: THE APPLIQATION “oI2’A[._V’L-*3:-:;*?;’_”T
PETITIORER VIBE A2~zx—M mu 23_–.~1–»,–2c..o9-~._
zssumm es’ RESTAURAHT LIC;1’E l’I$$ 1;: _.m’w’Q¥Jg–..’oFv–VA
pgwxwlogm, Qtmsn ms Efimngmgmifr ‘xsszgg. .B’§V’:”-.,_’§’£’£EA

R2 D1′. 19.01.2009 AS PER Aha:-gz¢’.–._V

$111.-5 Eet1t3′.s;:«n__ xce:>m.1Vns;§:A’ ~ .c:_>x’1.._V for ” ‘ p;feV1;§i.m1nax3r
hearing this _**i:h:=.§ .__£;¢::ru_;:*t made the
iellewing: –. 1 I »

‘1’:2¢.=[.r_._ —r.’:};r:m.::.:zV1s§a3,._VV_14Efé::: the petitioner
seeks ‘Court ta withdraw the
petit3′..oz’:’;,__4 ‘

RecE:r::i;LV;’:gAv the submissicsn, the Writ

3?e’tw:;,tz’._::»i2.%:.i,V$”~–.d:§.:s:z:isseci as withdrawn. i 3

sdlé,
Iudga