High Court Karnataka High Court

Venugopal vs The Assistant Registrar Of … on 24 January, 2011

Karnataka High Court
Venugopal vs The Assistant Registrar Of … on 24 January, 2011
Author: Ram Mohan Reddy
EN THE HIGE4 COURT OF' KARNATAKA, AT BANGALORE
DATED THIS T1-iii 24"" DAY OF JANUARY. 20} 

BEFO RE

HON' BLE MR. JUSTICE RAM MOI-{AN     é "

WRIT PETITION NOS.37134~3i{*; OF-.2013)  

BETWEEN

1.

VENUGOPAL
AGED 40 YEARS
S/O ASWATHAPPA
s DEVAGANDALLE, S1:’;DALE}~IO’B.};I.
SIDLAGHATFA ‘FALU.K,,” CI–E1KE§ABAI.{£;AP{§R DI’STRICT

Ex)

N RAMESH _

AGED 34 YEARS _
S/O N M?3N;§f.APPA’3~.

S GOL.I;P1HA’IjI.,1fiJ’IE;LA(}E, ._ V .

SADALI HQQLE, S1DE)AGHAC?T1¥\’FAI;UK.
cH1%§§KA3A1,I;A}:>UR’DIVS’mQT. p}:«:’r1T102\H3Rs.

(By 5;:-1:3: SHAsHi Ii:’f2AN. ADV}

AND

V. 1. ‘~’.,’r:srr; .Ass1S*m.N:f EGESTRAR OP’ CO–OPERA’E’1VE

S6CEE’E?1ES. CHEKKABALLAPUR

%1~<_:%*:";fU";+:,1\.3'1Nc: OFFICER

' « ";?Y';3_VAS;AfS:"A. SEVA SAHAKARA NIYAMETHA

_ sA::;AL.L:='v;1,1,AGE AND HOBLL

s:.DLAGwx':TA '1":A:m< AND SMT USHA BAI
:r:0;_0Pr+:RA*1';vE DEVEE,OPMEN'§' OFFECE
S'i£")LAGHA"l'FA

" 3 "rm: E5E:';CRE')'E"AR'Y

VYAVASAYA SEVA SAHAKARA NIYAMIT§r*1A
81-'1Du'\Li,i VILL-}'sGE?. ANS HOBLI,

.x-&

2

SIDIJAGI-1A’I’FA TALUK. CE*{1KKABALl,A1″~”UR ‘DE.STRIC’T

4. TH E VYAVASAYA SEIVA SA?-LAKARA NIYAMITHA
SADALLE VELLAGE AND HOBLI.

SEDLAGIniA’E”‘”i’A ‘I’AI.§§K
CHIKKABALLAPUR DISTRICT
[REP BY ITS SECRETARY).

(By Sri. M. KESHAVA REDDY, AGA FOR R1 8: 2). .. ‘

THESE w.1:>s FILED UNDER Ap§r1c1,Es~–,2’36 ‘¥&*2._2’7.

CONS”.I’ITU’i’ION OF INDIA PRAYING”:f1*0.._””:?:§)’:+:.;<'

DATED 22.11.20;0 PASSED BY 'I'I-{E2 13*}? RsSPQNr:;vE1\e*T"~vIN'–..

PE'I'ITEON N027/BOEOWI 1 VIDE' [FNNEXURE A}, T" ,2

THESE PE'FE'E'IONS COMINQ: FOR cfiznisirés, 937813 DAY,
THE COURT MADE'1'HE,E%'Q.LLOW}NE}:. '
Rec0rdj.ngs._Vthe th:::'V1ear'ned counsel

for the peiiEi"Vc1c_V;.ir:e:3i';-'_=;3'–i;.hatfj*:h€.__;§§:ti£1on'ers do not press the

writ p.¢tifloI1s: 'the-3y may permitted to be

withdrawsthe-s2i1:ef1é;._peffitions are accordingly dismissed

_____

Ks"-

_