High Court Karnataka High Court

Yellappa Bharama Hurde vs Karnataka Industrial Areas … on 10 March, 2008

Karnataka High Court
Yellappa Bharama Hurde vs Karnataka Industrial Areas … on 10 March, 2008
Author: K.L.Manjunath
4.

IN THE HIGH counw or KARflAEAKA Am sAnaA1dga: K_

nnmmn THIS THE 1o"'nAx or MnRgg};2oa3.]%

was HON'BLE Mr. Jusm;¢2_fi;£,mnfi;fiuAma"u'

v

'nu.-

T

fi'I:|l|'fl'|'l'E'D'k'I' 4
93¢: Uififlll' u

1.

Yellappa Eharama’Eur§§B$/d1 ,A’
Bharama Hurde, 72″geara} ‘
R/o Kangarali EIK;. ” ‘
mt: nezaaum. °
Rama¥Kofiaxi’fiura§e”sjQ I
Koneri Hutade,’53¥yaats,j
&jb*x;ngara1i’2,K. “*w*
Dist; B$lgaum;,”3

paryaghivshank§r_Hu&ade w/o
Late Shankar7fia3gae, 55 “~**

xwuubfi ,

_-Kanga£a;iVE;KL

.q«Bimt:

. – 1 & _ . -…..

Shaukét,A1i Haniyar sic

“xnbulahahab Mhniyar,

.5a7yeaxs} R/0 Cangress Road,

‘ Ti;akwfidi, Balgawm.

PETITIONERS

I o

‘{B§3AfiMocate Pramila hasty.)

n;L .

‘°:”,*.1Lf

Karnataka Industrial Axaas
Development Board, No.14/3,
2″‘F1oor, R.P.Bui1ding,
I.’I’…..-u. J.1…_ –_ ‘l,’|-_ A

I’M’. Hyd LII lulllgd IS!-Jill-I ,-
Bangalore–1.

By its secretary.

R/180308 T

4.

2. Kamalabi Krishnaji Kulkarni
G/’o G.Tl.Ku1icarni, GPA Holder,
Plot No.62, “Indraprastha”,
Sarata Colony, Ti1akwadi,m ‘”uj.’= g .
Balgaum. I’ ” ,nmsp¢nbmaws

(Advocate Sri.B.R.srinivaa :6-owda for’>R–v1)–,

(Advocate Sri.Anant»iVMayndagt:LV_for i

— — –~.nu nu

Thia Writ Pa’tii:,i.on’ iao i&L_le&..under Arts.226 E.
227 of Tho Gons’1:.-iiiutioija ” Ii1:iia_ to quaah the
order dated 21.11.20GTV:paased<_by R-1 Vida
Imnexure-E. W. 1

This. 3'-J?et:;i1:;Lon"« is V' for order: this
day , tho" Coaix-t' " ma.dé'–ffbhé– V.£:o11.owing:

'=9 R 1: E R
After arousing ti: Hatter at length, counsel
fofi th' §eiifii'fiérfi relyiflg upon condition fib.13

. "oi ailoizxnent order dated 21.11.2007 requests

permit the petitioner: to withdraw

the Apetition and to pursue their remedy

i" before the civil court.

'[2. A5cor.ingly, this etition is dismissed. as
withufi—-*–a; grant.:n- liberty for 'in' pefiitionéra to