High Court Karnataka High Court

The Govt And Quasi Govt Officials … vs The City Municipal Council … on 13 August, 2009

Karnataka High Court
The Govt And Quasi Govt Officials … vs The City Municipal Council … on 13 August, 2009
Author: H.G.Ramesh


* {By Siyeii HV aVb<r;;ch', Advocate)

xv

" " Rijaptzr E}is;L Bijaptiz'.

{§:§j; M} g, Eéisskay f§,SE<i»(3v€Ti3i£S, fidvmrifiates far %-E {s»:'E)S$:3i} zmzi

W.P.N<:3. 125505 200:"?

12: THE HIGH com? or KAmzA’rAxa.g L4
cmcurr BENCH AT GULBARGA. %

DATED THIS THE 13TH DI§.’Y;’»._;{)ET1-:;14?;.«I3:¥(§?’i3é’}.”
BEFGRE A fi.f. __
THE I-IOR”BLE
w.mm. 12559

§E’§W}3E§?;5I;

‘Tézi-i {}s2e:m.n1-ant Qfiicials Cs3–4c:¥p£:L;’atii*v€i
P-imzsizlg .§:§€}Cié§_y . Lfi3:;f._, ,_ESi;i_aip11r ”

8}; its fi?écrs:£3*1*§:»Sh:£:VSi:1js1;ai}

S/9 Ciiztia-11ag<}u{:i:3 Paigfi, Ags; 43
Cécctz S:'§<=:ci"z*,t.*-:u"y of Péfi tioi1axTA'S.oc.iety
I§;'€:s;idi11g at I4ndivR€sadu,;E5£j£ip 11'r.

. IV Petitiancr

1}' Thé. Ciiy' 7ié;;u'_i:icipa1
C;0umf_::iI E-"Si-japur
Rfifrffifififitfid by its {i0mm,issinc£e:1ts.:

Sié, Eiutnmaxifi iléavi. Aéivgxéaia fez” E52}

this L{}%*f§ n.

A ” ” ififéféfii Sf ”

WP. Na}. EQSSQZQCEGE

‘3’
.4.»

THIS WEE’? PETETEGN IS FILED UNDER AR’;’1CLE$_226
AND 227 011? R ENTIRE} REICCRDS FROM THE RE8P0naj:3Ejr*é_T3_,
PERUSE THE SAME AND QUASH max ‘O’ ml).
so FAR As THEY ARE CONCERNED WITH PAI:~;’£’iT§AC::\IE::R’fs~–.T
PRGPERTY EN SITE NOS. 80/A MEASURiN(3_ ‘2-.30′–._X 4170* _
AND 80/B MEASURING :40′ X trojf ..:N__sY._”N0′;’-43.5113.01? ”
MAHAL BHAGAYAT IN BIJAPUR TALU x.s’5:.N;:) E;’;'<:_.' – _

TEES PETITION COMXSG ofi. 'F-'§1)I-E' xii:-2,x§:;L:m'-11i\sr§s;12VY"~.

HEARENS IN 'E' c3r2oLJ1D,*:*r11s';:;;4s;jr' 'rim COURT hérang THE
FDLLOWING:

R 1:r%*r=«
Learned 0011:1361 has filc-3d 2:

11131130 ifl <":s;:e1.j;i';t%'ii{;in21}j,i_ wi_fb;dI*awa1 01" tbs writ

petition. The i-;1<~:r:;10 sis' f_é}}ows:

4. “The;§étii:’anerV’?;.:z;§vVfilefi 03 No, 104/ 05 before
tide ‘~«.e::mz Judge (Sr, D11. ) Bgiapur,
£agci:”.if1w§i* _” ?f.?,sip9ndents, on same subject

mcz.i€=:§*;% file petitioner intend to withdraw

, “Therefore it is respecfluify prayed that
Hanfbie war! may kindly be péease to

Vdiémzss the abczve writ pezitiorz as withdrawn £2:

1

ii”: _
1

*5″;

/’

.9′

7;

4′

WM

W. PNO. ii.3.3ZEi’55(}[ iZ(3§2§§
3

In Vigw 31′ the above, the writ petitisn is dismissed

as with(irawr;..

;~:;wk