High Court Karnataka High Court

State Of Karnataka vs M/S Hari Champak Silks Private … on 21 July, 2008

Karnataka High Court
State Of Karnataka vs M/S Hari Champak Silks Private … on 21 July, 2008
Author: Deepak Verma A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE.-____

DATED THIS was 218* DAY 0;' JULY 2003 ~j  »

PRESENT

ma HONELE MR. DEEPAK VERMA, A 

This appealfifatzting' 01$'  hearing this
day, nnspm  Acme camp Jt'£'8'l'ICE, delivered
the followiagizf     "  

   wKareddy, learned Government

   Szri Rayappa Y. Hadagali, lfiamcd

 No.I and Srj Basavamj V Sabatrad,

'    respondent No.2.

‘ . A statement has been made at the bar that

hem already been Withdrawn by the

V _ up’-zttitizzrxzer on 937.2008 and such withdrawal is pemaittcci by

noticing that even though the Icamw Singie Judge had

“E

A’

Iefcrrcd the matter as PIL, the main matter does not:”x’c1aVt»%; flii A’

acquisition .

3. Admittedly, this Writ appealldbafifiecn

State against the interiln older inv.W,1§.?€d.’2d9;5;é) 05
on 10.1.2007. sime the wn’t”p¢¢ja;5n.;;as been
withdrawn, the interim wouki not

suzvivfi. Hence, rendered
i11fiuctuo11S;”As’;:s:§{§1fiii$§}y’, it.i$’-!1ez¥3}§y’d§smissed as such.

since”‘th¢% appea _ 1’ Aitéeifis dismissed, f.A.II/O? filed by

-1133 for of delay does not survive for

“c>pn.sicI»-mfaticn, F __ u

Sd/-

Acting Chief Justice

Sd/-v
Judge