1:»: "2'1;;z:a me}: CQURT 9;? KARHATAKA AT BA}€GAL{3RE W.P.}*»E:3.6i};§£} or 2099
2
mt THE H365-i COURT OF KARNA'?AKA AT 3fiNGALORE
BATE!) THIS THE 16373 BIA? OF KARCH 3009,
BEFORE
we HOWBLE MR. ausnce N.K.PATlL %
aarrasggm; V _
Kumszzs G swarm me $32: eamamu ._ T " 3
am" :40 239, THIPPAPURA vmaea. '- .
EEQBDABJKLLAPURA '$'ALi.§K v:a2,a9a2:§z.e-; ms: .
SANGALQRE amaze": T . .
REP 32* NEXT FREN8, HER s=.;s:r:-am. _
men rwuaaa. euanaemg SR! NE.§~'% TC SELL HER RSGHT er: THE scuaauaa
.. f_PRQ7EPRTY As scum? 8': HER A$ PER Afifi-A'
"ffréifi WW"? PE"T§'E'E{§f=£ COMENG Q34 FGR GRCIER8. T1418 BAY: THE
" " V , .5332? Mama "ms muowsue;
"i"§~§ém'i'ii'{ié_:?{i'{§i§i (:ij'ié'EE§:*'E3¥3m'i{.é»1{N A'i'p{¥i}C:S.';' BANGA was W.P.No.t's€39<9 014 zziiiéz
wnrr rmrrxox N'§.6090 or 2009 5 % {
11%} T1332 EEIGEE CQURT G}? kAR}%';'§.'1"Ak..H AT B.A}%iI2AL{)RiE \V"P.E'%o.{SG§(} C11'-' 2009
-3
..
ORDER
Though this petition is posted for R
maintainability, learned counsei appeating for p»af–it}ia3ne:sj 4_
Giridhar H. subrnitted that, the writ petrcinon fi£ea:i”i33:’Ii;;1e2fit&§<3r*:er k
may be dismissed as wfihdrawn, rese!:'2v%ng:.'iiAb_eéty R?' i T T
to fiie necessary appiicatéen before th-é<!.eé¥n.ed Pfifitbfiiaai
mam, (Senior Division), Banga§e{é~'~.Rur§!' £}istri¢i',_:
in G 3. w.c.No,1e;2ma and an tzzégsoums iirge§3_in_iEhe writ
petition may be ieft open.' 3' .* " _
2. The submission mad e:_ iéérfieed’ amaearing
far petitioner, sufifirakg
3. of teamed counsel fer
pet%tioner,V’Aa§ §2ét;e1d,1.’a’»:§:>u.r:A.*-fig “izvrit petiticn fiied by petitianer
is déapfssed of’4?e$ae§*u*%.’itg .’ié%::é?i..*¢y ta petitioner to fife nmessary
:’béfés§e th’é”é ;§propr%ate Ccrurt beiaw, ¥f she is so
%$%:’~Va§§éfi’-@539. All the gmurnm urged in the writ
‘ _ petifian, af€’ié1f§’ épen.
Sfiiw
Judge
%% %_%j5aw* &
*i’§€Ti:E3i}i”iiii{§§{§i5{}iiI:i’k)éé32§:}3;i§§§~§2XI§££§1 M’ BANGAEQRH W.i-‘,No.£}{39€} {JF 2339