High Court Karnataka High Court

Sri S V Chandru vs The Assistant Labour … on 7 September, 2009

Karnataka High Court
Sri S V Chandru vs The Assistant Labour … on 7 September, 2009
Author: H.G.Ramesh
W. P. No.1 494252008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 7"' DAY OF SEPTEMBER 2009

BEFORE

THE I-ION'BLE MRJUSTICE H.G.RAMESI-I 3   I

Writ Petition No.14942[29(}8{L-sE_':1;I*--   

BETWEEN:   .

SR1 S.V.CHANDRU

S/ O VEERASWAMY

AGE: ABOUT 49 YEARS I 

R/O CHOULTRY STREET, BENKI 

KADUR TOWN, KADUR TALUK " .' A "  
CHIKMAGALUR DISTRICT  .  -.  _ ..PE'I'I'I'I.ONER

{BY SR1 B.V.KRISHNA FOR SR1'ROII1I_IffI%:¢3OvIi1;.¢g,'ADvOOATIa:s.}

1. THE ASSIST.ANfI' LABOUR COMMISSIONER
81. THE'--Apr>ELLAT_E AU'°I?IsIORI'rY UNDER THE
KARNA'1'AKA SHOPS 'A\ID« COMMERCIAL
ESTAB'LISHMEN'IS. Aci£*;_;- 1961
CIIIKII/IA'c:A_LUR..*-CHIKMAGALUR DISTRICT

      

_ s,/O' GOVDEDAPPA
 " 1AO'E4:'IIIAIIOR
 R/O MALLIDEVIHALLI VILLAGE
. "~E{ADu'I=2§IPOsT AND TALUK
_CHIKMAGALUR DISTRICT ..RESPONDENTS

 -  (BY SR1 JAGADEESH MUNDARGI, A.G.A. FOR 12- 1;
" H ~ M§.P.ARCHANA MURTHY, ADVOATE FOR R~2.)

_ ._   THIS WRIT PETITION IS FILED UNDER ARTICLES 226 8:
  "'22":'; OF THE ACONSTITUTION OF INDIA PRAYING TO QUASH
  ORDER DATED 3.1.2005 PASSED BY R-I AS PER
WVANNEXURE-C AND THE ORDER IN KS & C.E. REV. PETITION

«' No.3/2005 DATED 1.4.2008 PASSED BY THE ADDL. DISTRICT

JUDGE AT CHIKMAGALUR AS PER ANNEXURE--E.



W. P. No.1 4942gf2008

THIS PETITiON COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP THIS DAY, THE COURT MADE THE
FOLLOVVING:

ORDER

Learned counsel appearing for the p{‘)ti’£iQ§t’};.€I2’I””IIf1Vf«3._ISI

filed a memo dated 07.09.2009 1;; C0urt”‘tv0.(i_a;V’:’:::h–as;

submits that the writ petition

withdrawn. Accordingly, thekévrit peti-ti0nVis*dis1f;1isse€1

as withdrawn.

Petition dismissedtkt I  I       -.
     

ShI/ --