High Court Karnataka High Court

Sri N Ramananda S/O Sri M … vs The Head Quarters Asst To The … on 19 March, 2008

Karnataka High Court
Sri N Ramananda S/O Sri M … vs The Head Quarters Asst To The … on 19 March, 2008
Author: K.L.Manjunath
IN THE HIGH coum or KARNAEAKA.AE BANg§LdNENfN

nnmnn THIS THE 19" BA! or MmRcH,*go03N'R

THE HGN'ELE MR.JU$TI¢£ v.£;unNH"Jxm =
WRIT PETITION No. 355% ff zcaéiifi-*§iW

BETWEEN I

1 SRI N RAMANANDA s{0fsR* M Rfiflfifinnxnn
Nifififi, AEEB A3fiUT;4**$EAE3 NW'
PRoPRINToNfRANANqANExA*CANTEEN
CANTNEN.BN1Ln1NG;_H:sa;coufim
BAHGALQRE 1*.,'fa"= I k_-

v 'NR = g.. PETITIONER

;_iNNN EEAD,QUAREER8 Aga;gNAN$

~ 'ma THE DEPBTY comxsszonmn

., ANN cbNpETENT AUTHGRI~¥ UNDER T33
_f'NNpApBANgALoRE, BANGALORE CITY
.*, D N QFEICE COMPOUND

33 BANGA;oRE 9

THE R3933-want aumunnr.

* *'W""\ W E' EIfl\I_Iflfl

._ Hien conm OF KARNATAKA
'}BANGALoRE 1

Vin

. RESPONDENT-9

‘”‘(By ax; ; B,VEERAEEA, ABA FOR R2)

THIS “v’u’.P. IE5 ‘:’:”I’L’n”‘.D ‘L-“:’.’mER ARTI LES 225 5:

227 OF THE CONSTITUTION OF INDIA, PRAYING TO

guhsfi THE manna DT. 13.11.2007 PASSED E? $33! ,
HEAD QUARTER ASSITANT TO wHn.j>D3PaT£]vi
CGMMISSIQEER AND CQMPETEEE AQEHQRIEE QEQER wan ~

K_.P.P.A BANGALORE DIS’1’RI_C’I.’, ..~BA1g:GA1′.oRE’ ‘=–‘;§z:::’ri:5

D.€. flFF–_ICfE C1;’5’i.~a’Pr.’5U’m”fi, _s’a=a’*¢.c9A,*

As ANNEXURE-F AND M.-.so _
.25-.2.-2008 IN M.A.NO. 61,03 20:27 ‘~1.=As$ED+:I_3Y ‘I.’§3iE’.”. ‘
17:: .A__n1;:;1’1_c_:1~1Ai CITY CIVI-L”~v..JUDGE,, VCI€PY”~.._’.€3IV’1L

coun-r-, BANGALORE CITY, “i’~A!FPELLA1′.EV’i — -on-§:1cn~.a_,
btmaa THE KA.’%NAT.’J’u%, PUBE.-A’.E.-C: _ ;.i=’1=.1′:=a..~..he:–.*=:r.-3′ -.51-‘;1r1’c;:r.1¢;:1~1
OF m’~IAU’1’HoRIsEn- occmszaarr.) ,Ac:’13~1s:’.74, THE THIRD
RESPONDENT Is IEREWITH’ A :»2″z,<:ir:t:c*iéiwj'_ as
ANNEXURE–H BY ALLow:cnc§' '1'HI__S ;WRI.'.vt"'QE'J~.'I-TI-ON.

1*:-11$ 1.i*3£'1':i|;'1?f_EIr.31%'I.V =',~:.\14.;m on FOR
PRELIMINAR.-Y' 'i11am=:1]NG4.j_:s:_£11s–."nh3, »'.l'-I-IE comm MADE
fr'ii_E

E, .n__

The: "ga-.–;ti.ti«':né£:r" given. an und.e:=te.!:inrg

.—_to Vthis_x'c'.purt"–by_____wvay of It is 5i§i'1.EI'.'i

by ' ' the » .p'et.'i.ti9ner .

ih V ‘ counsel for the petitioner is

‘..Vsee]tih<jvAh.:$?eitmission of this Court to withdraw

V' " Petition subject to gJ:_-anti'.-n.g time to

…;…_s… 4." ' _
« . uh." premises on ex: %'L'r:.n..~.. 15.6»2¢_.3€.Ia=

1r

'.._3. Memo of undertaking is placed on

uh

respondent on or before 15.6.2fiGS,'

As her the undertaking, the petitifinég",

uni ..

5. Granting such_=permiaSion, 7tfi¢A’WkitV”g

Petition is disposed of. >D”