Karnataka High Court
Mahantagouda @ Malleshgouda vs Sri S V Ranganath on 2 August, 2010
(L’CC 673/2!) I 0
p:'(:2£:<3.e.d {'0 pass a-1 dis51'nissa-3.1 m'dr3:'. diSI'I£iSSi11g the Writ I-"€*£.i1i0n
N0. E0808/2008 dated 4.12.2008 w'i1.h an c)bs.'se.1'vz1t4§()11 1.1'1V-:T£"';;.. the
g1'ie\.»*21n(_:c of the pei.i1,i1}.
since a11’c*3.d_\,-* {he funci.~i~:. have E3ez9r: 1’eie21$t*d, vide A111’1exi-E196:—V-fy, ”
This I”ef.i1,i0n rmci611’1′,$ h2;w<;' complied wiéh '1;11'éA' d.i1'cCt:2i0nRixsisascixrgl by the
Court and the1'ci'01'e, hg'~.._p;-agfs £0 …cI;'S'mis:3 the pe1,1'ti011.
Ac(tordi11g}y, p€1if'.i(_)I] is dis111iss-cad. b
Sal'
AAAA WDGE
Sd/-1
IUDGE