Karnataka High Court
Smt G K Rahmatunnisa vs Sri T F Touheed Ahmed on 24 March, 2009
_. 4 ..
2. Though this matter is called twice, there: is f n.o
mpmsentafion for the petitioners on both the ”
appears that £316 petitioners are not interested ‘
the Writ petition. Hence, the writ pefiifiéfi’ ‘ is
defauit and non-prosecution.
EJKS