2 BETWEEH:
.{_BY sV_z”~:f; 1==gAB;~1ULIN’a-.L+;,___;szAvA9G:, ADV.)
‘
..1_.
{N THE mar: COURT 01:’ KARNATAKA AT BAr:GA’_:;o:5e..f::—.f: r. A’
DATED THIS THE 4?}: DAY 01:’ AuGUs’_r~V20′{j8., V
PRESENT 4 M V
THE HGIWBLE MR. Jug?-icas.R.”;3Ap:NURr.5}x§1fi§: A’
THE HON’BLE MR, J:.Js’3*§<;*:I3', A_~;'§.'_S2'§§i:§:}'G.QPAL1§'AGt$wBA §
C.C.<3.No.364j'2€$i:1é§CmT:;;A*–'.:'V_~ _i–
1 zu1,r«'.1QAx5' 'A_vI"?1i\;iE;D._KHjA£€: A'
AGED A303? 36'F{E1\,RE§.,_
8/ GM. -.E;AE'1$A'iJi{;LA' iA::;,:L;;Agz,_N;2.gs;_a..12,..-
§ANGA~;,0E:+E, ‘
– .,.COMPLAINANT
¢~…._-u………
1 3 RANJ1NEL$HIVAKUM9.R
W/O_vSEI.I\”AKUMAR
At.;’f»Ef}.ABOU’I’ 50 YEARS,
THEVFRINGIPAL SECRETARY TO
” = GGVERNMENT OP’ KARNATAKA,
._ 12:1;-*.2r–~m2′:*r.«z1s:r~z*;* ow MINORITY WELFARE
“VEKASA soumm,
; BANGALORE – 550 GC11.
-3-
GREEK
When the matter is taken up” for’
hearing, learned counsel for the cQmp1a:i;”1s§:11fi.ha$.»’f11.¢d. 21 V’
11161130 seeking permission to withdfz3;w ‘£116
Petition.
The Contempt Petition as
Withdrawn.
Sd/’–
Eudge
J sd/-~
Judge
my L