. .i,,.,:... V'! uu-ummznnn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C IN THE HIQH CGURT SF KAR§fiTAKfi, EANGflLQEEF EET§EEN mawgn THIS $53 13" may GE awsvsw, 2Q§a W] w_ BEEQRE mam HQN'BLE H34 susrzfié N KUxAa j 1.
SR1 N RAMESH
éu'” ”
3:9 LATE R§RAYAR3PEA”W’a’
R533 33 YEARS, *-‘_I_%y;
G€$;DQCUNEHT wa:rER,’;*< ,_*g; g
RJRT NfiRAYA§&HA$EIpfP%iEE 'H&L£I 903?,
€HIK§EALLfiEER €5L§K;n&n*Q:3$g:cT
5&2 1$xi_ ;".% «%% ,%;. ,""
5 .Fv'"' ';;e:'?ETITIGHER
"§Ey gr: §"yga$AN§§"v R –A§V.}
TEE flismR:c2;a£§:fi€RAR
':HiKsALLAEg& nzswaxcw
.$ENEKfiLLfi BE3sz'caas3 RQAD,
"«,aH:KxAshLLAPUa.
GEPLERAL gnaw 2;;
‘CQHHISQIGHER U? 3TfiHP3,
K&vEkI~BHAvAH,
K.§,RfiAn,
,3A§§aLORE.
“$33: E v VEHKATAPATHI NAIDU
fgsfa LATE vamxazagaxaxna
~ fi$E;HAJQR
REA? REER MILK DEIRY,
?AF£5ANER& €HIKAB£LLA§$R
… EESPGNDERTS _
k//
f’§t”‘\””§ a…zmw ii ‘3a..IV\\FA!…»|%’t£$..mm aw.
..- InI1I1r’III’IlI-f’I IIIIJI I \u’lql\Il\l \J’r 1\’1″I’H’H”A
‘?5g*”
was $532? ymzrzara 2:3 FILEB mama Aawxcfégs
225 ARE 2:? my THE caxsmzwawxew GE 1:§3xA.
y3.A3*:2~:~c.; m QUASH Tm amsm ms: mm 2f;::1a:s:,.”s.’:s’;:”Ag.
RGTECE fiT.2fi.3.$$, ISSQEE BY THE ‘<a1,*,V
WI?HH$LBENG TE asazwaa aw wag LECENCE, imam »_
333% wyzca :3 PRSBUSEB AT AHfif3sDIEE€T rag R1, .'
'33:: acsrzszmfia '21-1:3 APELICATIGN£m.'21.,2..e:s,_" i?i.'fc.1f;EI3V
TREEE ?1'L'.5;'."3?'f GE' 913183 23 ??.€'_}§UCfE2'Jv.,35&E?._4Btl~E{#E';,A " "
E1' EETITEOEER ESE. £2=jZE'=.'{41IS._LICE34IC.i'E., °T.:
Ehia petitisn c&minQ fin fe:'Q£dé:a §hia
éay, fha caurt made the fggiowipg: 1
V ::n'i*<:3E'3,: ; "
Laaxned Cgufigfil §G:’%he_§étifii¢@er suhmita
that a zuemfi’Dh%§ §§$§%§y i§é§nf filed in the
effica fi¢i”#£§§$§§W%§ §fi $Eé ¥rit getitien.
In §1é& ¢fi %§a %§#§a§aid suhmissian, the
petitiwfi i§7d§amie$¢§”%$ withdrawn.
sci!-3,.
Judge