‘ ‘ – A(3’R%Cb’!.:TURE,
CONSTITUTION OF ¥N{)lA, PRAYING TO QUASH YHE ORDER
N THE. HIGH COURT OF KARNATAKA
C!RCU!T BENCH AT GULBARGA
DATED ‘mxs THE 215″‘ DAY or JULY 2008
BEFORE L _ _
“ma Homme MR. Jusmcs N.K. PAT.§{.,_’4_:
wm PETITION NO. 226540! V
BETWEEN: ‘ V’ .
GQOLAMMA,
W10. LATE AMARAPPR,
AGED % YEfikR$,
CCC: AGFHCULTURE, ‘ ._
mo. MALLA (B) TALUK: SHORAPUR,
ms’: GULBARGAJ
(BY SRLVEERESH 5;. F5L’§f!1L,AEi§lOCAT}’§) »
2. THE LA#HDVTRlEi_INAL,i:;,
ATsHoRAr~>:JR,.T,L»_V 2, .
TALUK; SH€_’.>fEAP*Ufi,*’=. _» ‘ V % ‘
DIST. Gi*J_LBARGA_
BY ITS st.-:f;RE”rAR*f.._
2. EHEEMARAYA . _ .
S!0.;’D(}DAPF’A H0gS_UR,
AGED Afitiwtlff 55 YEARS,. »
. GUNE1 §.(3ERA,
VTALLK €:~’1_-K3RA?UF?,
.ms7.’Gz.sLm5RasA.~”
.~ . L’ ‘ RE-ESPONDENTS
_ (BY smas. KUMMAN, AGA FOR m;
V sm. Asnqvc PATfi., ADVOCATE son R2)
990*
-V Tins wan PETFHON :3 FiLED um:-:R ARTICLES 226 AND 2? es
»m:29.9.s¢ PASSED av R1 was ANNE. arc.
2
THIS WRIT PETIWON COWNG ON FOR PREUMINARY HEARING
IN ‘8’ GROUP, Ti-ES BAY. THE COURT MADE THE FOLLOWING:
QBQER
Petitioner in we petition has
the impugned order dated 29″,’~Septerfiioe’r’:V9!’Ii$}é’i 3
by first rmpondent wide Annexfire ”
2. Learned couneei._:éap’peering’ hes
filed a memo deteci .215′ seeking leave of this
Court to withdraw fhe7£r_:s’Ean2:tfir¢§’it’L’,oetiiion, on the ground
that, in respect of the .¢iv.ii adjudication in
O.S.No.47l2fiQ§’* bemeeri petifioner and second
responderifl_fi{ey’3V’hevej–eritered’into a compromise and the
.._Therefere-,.he”§submitted that, the prayer
sought for not survive for consideration.
“made in the memo dated 215′
Ju,iy.,2m8; es eiipra, are pieced on record and the
petifion 1*ii’edv*~~E-iy’ petifioner is dismissed as withdrawn,
‘ ieamed counsel for petitioner. Ordered
~. ‘eocoVrd?fiQ!Y’¢;;’ V ‘
Sd/-
Iudge