Karnataka High Court
M C Kantharaju vs Sadashivaiah on 10 September, 2008
...PETITIONER
(By S1i.S.I{;..Vc11katzVi:uix'"rV;'(iA4:i:y,» %
AND:
spmmmxc ',
~ ~ . i,".4"~D/0.-Bi.R.Chandrg.shekmaiah,
Giamgadharmah,
' Win.
39 years,
-R/o."H- '
j % Hobli, Gubb1'Taluk,
% D'mt.-572 117.
éunanamnma,
~- D/o.M.R. ,
"(;,Ir,Dn)f,,f'mgg_ka: «mag and etc.
' .:. '!'h.is"\K?1*it'v%.!5té$ition coming on for prcIunm' ' my hcann' g, this
A " Learn. ed counsel for the petitiomzr files a memo stating that
"'-ti1f;_p%::1'tics to the suit in O.S.No.492[2005 have compromised the
w. P.No. 1 .1-27/2003
Wfa-.Siddamju,
Aged boat 39 cyars,
R It). Muganahu-sine village,
Chelur Hobli, Gubbi Taluk,
Tmnlmr Dist. -572 117.
4. Mahadcvamma, V
D/o.M.R.ChanrasLhekaraiah, -
Aged about 3'? years,
R/oiialasinagenahalli,
Nittur Hobli, Gubbi Talus,
Tumkur Dist.--572 223.'
5. Pavithra, V
D] o.M.R.ChandraSl;ck&i*ai3h;
W/o.Dayananci'a,A'i;V[.}_V~' 2: *
Aged about " '
R/c.uddchdsakg-mzz, .' =
Nittur Hoh£i,"G1ib??i;;Tai'-. 3. " "
Tumkur Dist:-..57_2 223. _ _ ...RESPONDEN'E'S
This petitimfiés f§:§31in441;ndcr Articles 226 and 227 of the
Constitution ofdndia, to quash the order dt.10.12.9007
passed joii L.I.A.lI VG.S.Ho.492/2005 by the Prl. Civil Judge
day,' the "the folimving: -
ORDER
L
W. P.No. 11V2′:?_(?.’zqos
case and the present: writ petition been-m:s. ~
therefore, he does not press the writ
2. In View of the above, the Wri
pressed.
bnv* H