High Court Karnataka High Court

Virpanudi Monthly Magazine … vs The Chief Post Master on 26 October, 2009

Karnataka High Court
Virpanudi Monthly Magazine … vs The Chief Post Master on 26 October, 2009
Author: Ajit J Gunjal


W P NOS.2 1299-21300/2009

I

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26TH DAY OF OCTOBER 2009.-.__
BEFORE O
THE HONBLE MRJUSTIOE AJIT J OUN;}AI,.::” O”

WRIT PETmON NOS.21299~«2130C»,12&0O–9H

BETWEEN

1

VIRPANUD1 MON’1’HLY MAGAZENE

REGISTERED AS SUCH IN
KARNATAKA WITH THE REGISTRAROE NEW’-. I * ‘
PAPERS OF INDIA, AND ?UBLISHED..FRQM ”
GAYATHRI BBAVANA. NOV,3o7o=, GA’x’A’_I”HRI- ._
BHAVANA ROAD, 14TPI«._CS£{OSS,Q;TH MAIN _

BSK H STAGE, BANGA1OPE’560C70 . II ‘I O –.
REP BY ITS PUBLISHER _SRI.LAK_SPIMIKAN*1H; ..
MAJOR, RESIDENT OI?'”BANGALO%,_ ‘

AKHILA .B’RAI3m/VIANAV {REGD)
GAYATHR1 BEIAVNXEA NO;30′:=o, OAYATRRI
BHAVANA RQASD, 1413; CROSS,’ -STBMAIN

BS1: IISTAG E, BA;£sGAIL>’RE 560670′
REP BY ITS JO..ENERAL– .SI«:;:RP7rARY
R. ~I,AIISHr»a’1jP.ANIH’I’.SVT ‘ ‘
S/O-LATE RANGANNA», ‘

MAJOR R,/O BANGALORE 4’ PETITIONERS

ESMT. B S \nJAx?ALAKSHMI,”AD.ir_)

‘- GENERAL{1’IA.RNATAI{A CERCLE,

THE, OHI’EE” POST MASTER

–..BANGA”LORE’56000I_

“”THE’ASSISTANT DIRECTOR {R0}

OFFECE OF THE CHHSF POST MASTER GENERAL

.. KARNATAKA CIRCLE, BANGALORE 560 001

” . _ SENIOR SUPERINTENDENT OF POST OFFICES

BANGALORE SOUTH DIVISION.

BANGAEDRE 560041.

W P NOSJZ 12992 1300/2009

4}: THE HEAD POST MASTER.

BASAVANAGUDI POST
OFFICE. BANGALORE 560 004

5 THE REGISTRAR OF NEWSPAPER FOR INDIA , ” ~.
MENISTTRY OF INFORMATION AND BROADCASTING Y , ”
WEST BLOCK 8 WING. No.2.

RAMAKRISHNAPURAM. = _ ‘ -L. _
NEW DELHI 110 066 RI«;SI=O.NDE_NTS

[Sri KALYANI BASAVARAJ, ADV.)

THESE WRIT PETITIONS ARE FILEO’1UNi5_ERT 23.6

CONSTITUTION OF’ iNDIA PRAYING -ITO V’D.ECLAREA,»’&’VV«QIJASI§:
IMPUGNED COMMUNICATIONS DT.’15f4..Io9, VIBE ‘ANN»D;v» THE

LETTER DT.30.6.09. VIDE ANN–M AS II_,{,EGALr..AND ORROVSEDI FINTERALIA.
TO THE PRINCIPLES OF «LAND THE APPROVAL
COMMUNICATED BY THE RE(§ISTRAR_O*RivNEwS PAPERS OF IANID, NEW
DELHI, IN ITS LEITER DT.3IA.AI,.2.O_’?–I/I<;I,.I_O8,'\7ID'E».AN'N«B & QUASH THE
SAMEAS SUCH. 1 ' '

'i'I-{ESE "COMING ON FOR PRELIMINARY HEARING
IN 13 OROUR THIS DAIKVTHE» COUR'1'_._ MADE THE FOLLOWING:

X %ORnER

MC1n,Q is Afi'Ied——–fO'r withdrawai of Writ petitions. Placing

IVie:I1O.4OI1_'1<e:C'Ord, petitions are dismissed as withdrawn.

Sc1/-

IUDGE