High Court Karnataka High Court

Imtiyaz Pasha vs Mr R K Khaleel on 9 September, 2009

Karnataka High Court
Imtiyaz Pasha vs Mr R K Khaleel on 9 September, 2009
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9TH DAY OF SEPTEMBER limos

BEFORE

THE HONBLE MR. JUSTICE:-IB';SREE}'}§Iii?}Si§-Li..G(§WDA i ; 

H.R.R.P. No. 1ds_%d§%éMO0s'-   ,  
BETWEEN: V 4% V V  

Imtiyazi Pasha

S/0 Ameer Jan

Aged about 51 years V  t   
R/0 No.3/1, 4:11 Ma:in"R0-ad. *  *
Bapujirlgar; i:~,]V     

Banga1or,e«-V564050.26."    

_  ,     PE'I'i'}'IONER
(By Sm-ta.   Adv.)
AN £3; * i V i i V

Mr R  ~_  S '

szo iate M Eighaieei 
Age-d 5 about 73"ye--ars

 j «R/o No.139_, 7m Cross,
_  1_(J'~h  2nd Phase,
" ._In_<:1iranaga1f*"'

i3_angaT_oi'e_ 560 038.
    RESPONDENT

This I-IRRP flied U/s 46 of KR Act, against the order

 "dated i7.o1.2009 passed in HRC No.10091/2008 on the
[file of the XV Addl. Judge, Court of Small causes, Mayo
Hail Unit, Bangalore, allowing the petition filed U/ S

2'7(2)(R) of KRC Act, seeming delivery of Vacant possession.

@5



Ix)

This Petition coming on for Orders, this day,
the Court, delivered the following: 7 

ORDER

Learned Counsei for the petitioners rne1’no:”~

seeking permission of the Court wtithdravtf ”

stating that the petitionerttrjVo’es not press ‘i’he
memo is taken on reeordV,e.–Th’e_ H»,_R.R;P;-its dismissed as

withdrawn.