Karnataka High Court
Sri Bhimappa S/O Hanamanthappa … vs Sri Bapu S/O Dundappa Bhangi on 10 September, 2008
'V (Reeponéfenf eewed)
ri--'
IN THE HIGH COURT CF KARNATAKA
CIRCUIT BENCH AT DHARWAD T T
DATED THIS THE 20*" DAY or SEPTEMBERi'i'%Qil§§'VA:-«
BEFORE k _
THE HGN"BLE MR. JUSTICE
WRIT PETITIQN NO. 19299 012% ii
BETWEEN:
Shrifihinzappa s/o Hanamazixiuappa
Chippalakatti, Age:''6{';--j{*ears,i&''»e,_ '. «V " "
Oec: Ag;=i<:i1lVti"a-re, 22/C g I*»4£Véla"vai2lr3; 2 .. A
Gokaki-TialulgfielgaiimQisiriet. V
...Petitior1er
(By sheil.vlgh;i5mi;swim, Aiivocate)
AND: ii
' Sl1:fi.Bapu S/c'Dufidappa Bhangi,
ii"A;ge: 46 yearsgfleez Agriculture,
' . 3 R/oélxieiléinni new at near Agricultural
V _ Selma! Arabhavi Gokak Taluk,
" 'Belg'3ez::§'T;District.
" A ...Respondent
' » A 'i This Writ Petition is filed under Articles 226 and 227 of
" , iihie'»--C0nstitutio2}of India, praying to quash the order dated
8.6.2006 passed ii} O.S.NC.97z'i996 on the file of Civil Judge
T " -»(3r.Dn.) Gokak vide Annexizre-H and etc.
This petition coming on for prelirninary hearing this clay,
the Court macie the follewingz
K
./3*
ORDER
The Counsel for the petitianer submits that the petition
has become infruduous.
Hence, the petition is dismissed asfixaviangiv
infructtlous. ‘ [V fig. ; ~ g, 2
HV