IBTIIIIS-AI;AI.?e4_ (BE!-¥iND PREETHI sic-:aE}_
RAJEEVANAGAR, II STAGE " II
MYSORE 1 ' _ =
_'j,..;_'_PETlTlONER
(By SI-Irr N R)":IG§'A§;L:,¥i*_"I"«.T}§!'_§"',V'::Ib3I,B'V's/.).:V *:.° I '
ANQ: I k ' ' %
MAISTRY ?HIMk€A§3.HAR 'CHOULTRY TRUST (R)
HAVINGIITS REG1S'{ERE'DG§.=F¥CE AT
IRWIN Ronp;~ £ASH_KAR=aIiQHA£LA
MYSQRE. I
REVPRESAENTED BY ITS Vi-'RESIDENT
RESPONDENT
TI~III:'3L£:I3RIT PET£T£ON IS FILED UI*%DER ARTICLES 226
AND 22:: 0? THE ceIIsI*I'Tu"I'IoI~I or INQIA PRAYING 'TO
THIS WRI"? PETITION COMHNIG ON FDR PRELMINARY
HEARING 'B' GROUP, THiS BAY THE COURT MADE THE
FOLLOWING:
&/
ORDER
The learned counsei appearing for the petitione’E’ia,tt’e– _
defendant in as No.914i2085 on the file of theitaeieeain§iia:tAcsgii .
Judge, (Jr.Dn.), Mysore, submitted that su}:i,eejqu°ent:’te’–i§i’i¥tg~e’f
writ petition, the suit itself has Venqed eempremieeeeine the
has been dispesee of. _ _ A E
2. in View of they”f~a__<:t th~a't"'thejni"ain suit 'itseifhas been
disposed of, the order imp'i:e:1te'<£'"iri. being an order
passed on an .intefiecut(-fitV'e:it$iicetiieh_;..the"wi*it petition does not
surviwk fioeeon eideretfiiei: , i ' * »
it¢'c.ordingiy, Atn'-'.i_e"e'iiVrit petition is disposed of as having
'~ _ beeeme ._ihfructueti's;~– ….. .. *
Sd/-
Judge
.-
mv*.