AND : 'A ¢jRIQhR$$B§a -1- IN THE I-I10-H comer or KARNATAKA, DATED THIS THE 6TH DAY OF AUGUsT,A:éQ0§k%T%Lif % _ 4 " BEFORE THE HOBFBLE MRJUSTICE §es,O'HAN: ji
WRIT PE’m’1oN No. 22617 ANI)1f2’29Q5 OF (BRO)
HVEERANNA YADAV ‘
S/o.HUCHAPPA_._ ._ ‘ :
AGE 49YEARS " AGRICUL'FURI$'1'"' ' *
R/O PuRUsHirH}s;rg.+;A GAL_Li~§j ‘_ ‘
NEAR oLQ.vE.G£VrABLE:_ MARKS’?
CHI’I’RADTJRGAj’=—F577 5401.’ —
. ‘ . PETITIONER
(BY SR1. KALE§Ml}£LAH’.SH1§§~3iFF, ADV)
rm)’; c”sAR.4,1’\«i.a;*~zgA<)
AGE 5-1__ YARS 'V "
GovERivMEr§*r?’if,z§1PLoYEE
Wm cRt:rss,; }.J(3GIMAT’1’i ROAD
% % CHITRADIJRGA –~ 57? 501.
RESPOFI DENT
‘ “T.z§mEwR1T PETYFION s FILED UNDER ARTICLES 226
ANi) 227 OF THE CONSTITUTION OF’ INDIA PRAYING TO
‘ YEUASH ‘THE IMPUG-NED ORDER AT ANNE_XURE-G DATED
30.7.09 PASSED BY THE LEARNED PRINCIPAL CIVIL
“‘~J7(}DGE(JR.DVN) 8; JMFC, CHITRADURGA ON I.A.N().4 IN
EX.CASE 45/09 AS ILLEGAL BY ISSUING A WRIT OF
CERTIORARI AND ETC;
2/wk
.2-
THFS’EPETI’I’IOI%COMING ON FOR PRL.I-IE’
«AiéIN£*3;’ ‘£’TH:S’
DAY, THE coum MADE THE FOLLOWING: % J’
onnmw
Learned counsel for the
seeking ieave of the court td ‘thcaejh
Taking the men.m.pn resco’ [ jiétiiions are
dismissed as withdr~awi:’1.$ ” V 2 2
~ 5 g,L%,5d/-
% JUDGE fiifipfifier *3: 5