High Court Karnataka High Court

Shivakumar vs Smt K S Indramma on 7 September, 2010

Karnataka High Court
Shivakumar vs Smt K S Indramma on 7 September, 2010
Author: A.N.Venugopala Gowda
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 7*" DAY OF SEPTEMBER, 2010

BEFORE

THE HON'BLE MR. JUSTICE A.N. VENUGOPALA GU\r'I.1.,F}i..'3..:  _

WRIT PETITION NO.10176/2010 (G.!~*!-«--.(uZ_:F:-f€§v"--E.::  flyi"  

BETWEEN:

Shévakumar,

S/o. iate Ganganna,

Aged about 34 years,  _
Residing at T.HosahaEli ,vjliage,,T-**** . 
Kasaba Hobli, '  5 _ "  I '
Turuvekere Taiuk, ' '
Tumkur District. V ,_

    _ ,V°"...PETITIoNER
(By Sri R.D.Renuigaradh.yaj.:_Iiidv.)   

1.

Smt. E
W,/0. Eate” R.K.empe Gowda,
A;geds’~about 6-5 years.

‘A W~*§aI’ée3!, I
I ” ,é..S)’o._’1a_’te Kenape Gowda.

V A 2. iate H.R.Kempe Gowda,

Aged’ about 40 years.

Ecth are residing at No.500,

“9”‘ Cross, Raj Vilas Extension,
E Bangalore -~ 560 080.

3. M.Visveswaraiah,

S/0. iate K.H.Mariyappa Gowda,
Aged about 64 years,

Residing at ‘Lakshmi Gruha’,
PWD Office road, Turuvekere,
Turnkur District.

_

(By Sri H.Pavana Chandra Shetty,jAdv;’fo,_r”R1

Sri C.Lokesh, Adv. for R3)

This writ petition is filed -underArticles,i2%25.aVnd.M:227

of the Constitution of India ‘praying to–,qu.as_h ‘t.he”‘order
dated 6.2.2010 at Annexure passed’ by the} Hon’bie
Civil Judge, (Sr.Dn.) aVtrTVuruv.ek’e’re’, in’-{.).S.No’.’1OS of 2006
and direct the Trial Court _to._aii_ow”‘-£_;A.’No.XV filed by the
petitioner at Annexure ~ C’ini—O’.S.N.oi;’J,A’OS’ of 2006 on the
file of the i-ion’bie_ Civil jutige, at ,T.ur’uvvekei,”e.

This on foi¥j,pr’eiVi:r’ninary hearing in ‘8’
group this day, the Court–fm.ad–e,,the, foilowing:

A ,isaRDER

Learned coiin__seE_tot’-~’the petitioner seeks leave of the

V. Coigiirt. to__:wit__hdraW «the. «writ petition.

C V .K:ee;pi»n’g..,:inview the submission made by the learned

coLinseiV_forl:_ithe petitioner, the writ petition stands

<._disrnis'sed. as withdrawn.

. sdfééf
iifdqe

C '"i<SJ'/-