Karnataka High Court
Sri Muniyappa vs The Special Deputy Commissioner on 9 January, 2009
11! ms HIGH coma' or mnmzrmm AT
DATED mm THE 973 DAY 09 JANUAIQ 2% :1 ' "
pnzsrsxczw.
mm I-ION'BLE mm. mm. p1nA1{e.m§j§; "¢:1=im_ 1"r _
um: HOH'BLE;__MR.Jt1S.1;ICE' 'V_.G.§AEHAH§1'
wnrr APPEAL--1 €o.'};62§:o'f'--20§S--.£_ gt:/an
BETWEEN
SR1 MUNIYAFPAL %- "
s/0 ERABOWVV __ " %
AGED 65.¥E,A_R'I3~_
(SENIORCITIZE:fiSHI:§E$E:N'EFiT %
NOT CLA"£ ME2D)w
AGRICULTURIST' , '
BOMMENAH'ALLI_VILLAGE. %
BiDARALL! Ham: * '
_ HOSKCYI'E'!'ALUK"
'BANc;:Ai.c:;12E'5_52 114' %%%%%
"APPELLANT
(B7, fi§SSOCIATES, ADVS.)
V' u1;q ,'1'Hfif.-SPEC£AL DEPUTY COMMISSIONER
'BANGALORE DISTRICT
_ {SAN GALORE.
THE ASSESTANT COMMISSIONER
BANGALORE NORTH SUB-DIVISION
BANGALORE 560 001
THIS WRIT APPEAL IS FILED UNDER SECTION
KARNATAKA HIGH COURT ACT, PRAYING "F0 sE3f_"'As2.13E__*::;§E%_
ORDER PASSED IN WRIT PETITION NO.13G13}20G?.V E}A'?ED *
1.
9.2003. ,
THIS Wm’ APPEAL COMING UI 1_Fc:=R r5R’£}ER$”Tfi:iS..;j;sy,
THE COURT EELIVERED THE F’OvLLOWiVNG;y
wwmmmmufihr
(Delivered ‘C:J.)
The learned. files a memo
seeking Withdraw the writ appeal.
2. ‘;i€’_he__ jisp 011 record. The appeal is
dismissed as=.withdmW’fi . .
. Sd/_
Chief Justice
Sd/-gs
Iudg3
V. Index: Yes] No