High Court Karnataka High Court

Sri S Naveen Kumar vs Sri M D Lakshminarayana on 3 September, 2010

Karnataka High Court
Sri S Naveen Kumar vs Sri M D Lakshminarayana on 3 September, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT EANGAEOREB_B'-V« 

DATED THIS THE 3*" DAY OF SEPTEMBER,A"2::0O1O0:   

BEFORE   

THE HON'BLE MR. JUSTICE H.N. 'NAGAMOOHANT:DA'sT_fT,ff'

WRIT PETIT10N No. 15299Q008"{BB«B1V£I5T:..;"* 

BETWEEN :

Sri. S NAVEEN KUMAR
S/OSRAJANNA ' T I   A 
AGED ABOUT37~"Y'E.A'RS    

R/A. NO. 5/10, 2.ND»NEHRj.U'NAG'AR  A
SESHADRIPURAN§"_,.    

BANGALORE     'S  ...PETITIONER

(BY Sri. Mas R.AJE'1~:DR.A' Sr. ADVOCATE,
FOR Sri. RAVISHAN.K'A_Iiw,. ADYE) 

 R '- -Sn'.  LTARSHMINARAYANA

 29,.' A

 " _S/OMLATE DASAPPA SHETTY
- A AGED' ABOUT YEARS , R/A. MUNIYAR ROST
THURUVEKERE TALUK
TUMKUR DIST, KARNATAKA.

, A'  COMMISSIONER

 V' BRUHAT BANGALORE
 MAHANAGARA PALIKE
 BANGALORE -- 560 002.

/,T-"



3. THE DEPUTY COMMISSIONER
BRUHAT BANGALORE
MAHANAGARA PALIKE
2"" BLOCK JAYANAGAR
BANGALORE SOUTH

BANGALORE.  RESPONDEIETST:

THIS WRIT PETITION IS FILED UNDER AR'I'I£iLI.3:s=.225 
AND 227 OR THE CONSTITUTIONJOE"'INDIA:WITEA' .
PRAYER TO QUASH THE ORDER D;A4TE:DP..3'1.05,2o08 AND
PRODUCED AT ANNEXURE _ M RASSED ~  '

RESPONDENT NO. 3 AND ETC. = S  

THIS WRIT PETITION ON FORil_PIE1§:ERING
THIS DAY, THE COURT PASSED fi”HE£”FQ.l.vLOWING; ” ”

Leained-.eounsVe1′:”-fort _tIie.j:ie§itiOner Submits that he may be
permitted to withdraw the petition.

24.5-{The*subn1isSi~OnVHofthe learned counsel for the petitioner is

“p_Iaeed–»on :e_cord«.._iACeoPding1y the writ petition is hereby dismissed

..LRSIo40920I0.

as accordingiy.

sdfd
1’1′-we