EN THE HEGH CC¥UR’I’ OF KARNATAI-{A AT BANGALQRE
DATED THIS THE 14TH DAY 0;’ JULY 2009: j
BEFORE
THE HOMBLE MR. JUSFIQE_B.S§-PA’I’fi§_’: . *
wgp. N().12683li2{)()i3 (E::m§§’E§<3..{ '&
BETWEEN
V. '_ AME-.,; V
SRi RATHNAYAKE MODIYAN,S&E1LAGE'
RAVENDRA DARSs'H.£sNA;§€Ei'§+i?5A¥AKE '
AGED ABOUT i24*YE2AR'S " j %
310 SR: DAYARATHNA RA'rHNALarA:<;g-.
R}AT NO 912, 3RI.:»C.R0ss,w.,L ' " ~
m LAYOUT ,
NAGARABEAVI Ii"S'TA(}E "
.. PE’1’iTIONE}R
(By Sm’ .jvm ¥A v§#f€§R~, ‘FOR
SR1 K RA€Z&}iP.VE?sEDE?_A’E§ExO, ADV. )
‘ f1» k THE ‘1%iA’N_GALORE UNiVERS£’I’Y
V 3’3? ‘aY–.I,’1:”.:~3 REGISTRAR
– GN?_A.N}3BfiARATHi
B_;:N_<'3jgaLORE–56
2 "3fE4;~£: REGISFRAR
..4_ BANGALORE UNEVERSETY
GNYRRABHARATHE
Bfifl GAL€)RE~56
3 THE PRINCJPAL
AL AMEEN COLLEGE OF LAW
HOSUR ROAD,
"Q-
NEAR’ LALABAGH MAIN GATE
¥3ANGAL()RE–~2?
(By 3:1 JAVED AHMED KHAN, ADV. FOR R1 a.:..,;z*– j”
SMT. M. JYOT}-ii, ADV. FOR R: AND R2 ‘ ‘
SR1 MOHD. ATHER, ADV. FOR R3 ).
REsPoNDEM’jrs’f”–« ‘–_
THIS WP. FILED 1éRAYIrm “–fro TQi5As1″;
impuewrm NOTIFICATION 14.”2;2{>:a,fz1:’i*;'(I”i~ai:s” AT’
ANNEXURE-E JSSUED gar THE_.R 1..__
THIS PETSTION (:’Lt}Mi5″§{‘C37.V{,i;:’VF:’\;s I3a’Cv§§’A.f*RLY. HEARRJG IN
‘E’ GR0uP’rH1sL.~AY, ‘I:’.§’i-E3… QQU’Rji?_MA’D$”‘TI{.E FOLLOWING;
Counsel for V’ «mama stating
that the W3.”iE w withdrawn.
Mefii: i§s pEa(x3(1V’011,% iBQcrd. Petition is ciismissed
as . . ‘
k % 35/-9
Judge
‘iiiérrzji