Karnataka High Court
Sri.H.D.Nagaraju vs Sri.Ninge Gowda on 10 June, 2009
N THE HIGH oou RT OF KARNATAKA AT 8Ai$:§}-\'L:{'§R'E.V'
SATED THIS THE 10*" DA_YQF_JU£\iE'."'2'G§§Q1v. H "
BEFORE,
THE HON'B¥..E MR. JUSWCE. _H.N;"N£\(3AMOif1'}34f33' 33VA"s[:
W'.P.No.15202I1f®9:(_GL§~CF5C}.V/1 T_ j
BETWEEN:
H.D.NAGARAJU.. -._ _
sxost-:vacso\:i4ID#;«V "
AGEDABOU"f52 A A
R/A HADYA VlL§_.figGE"' _ =
DUDDA..HQB"Li_
§~iuLL£:.NAHAi=_:.:PosT _
MANWA TC: & is*<*:sTT'T E '
. T V ..PET|TlONER
{By $nM.nTrTA4A:3¢PAL. Abv.)
'.
" s;o_ LING Ev.GD'§h'DA
AGED A_BOLi.TA50 YEARS
RfA"--D0.DAfiARUDANAHAi.LI WLLAGE
BAsARAw HOBALI
MA;eov'A TC.) 3. DIST.
..RESPC)¥*IDEN'¥
This writ getitéon flied under Articies 226 & 227 of fine
% éonsfizution of india praying to quash ihe order dated 19.2.2009 in
E5<.P.No.1 1512098 passed by Fri. 03 (S¥'. Dn.) & CJM, Mandya.
This petition coming on for preliminary hearing this day. the
court made the fofiowing;
ORDER
Learned counsel for ihe pefitioner’$’uh;nit-fled h’éVV’r:§é;y rm V
permitted to wfthdraw the writ petition.”:’yitf§–A.A_a’ ‘T|ibétEyVA%A’1o p=,a:’s§é.
remedy before the insolvency _TheAéLsbmi$$§<1n"'§$V"piacéd on" '
record. Accordingly. the. writ he-.i'éby..Adisfnissed as
withdrawn reserving iiberfy is -th'e_ wprkout his remedy
axe;