Karnataka High Court
Md Basheer S/O Ameeruddin vs Mohd Yousuff S/O Md Khaja Miyan on 2 June, 2008
.*,Age;"S8Vyrs., '<- EN THE HIGH COURT or KARNATAKA AT BANGALORE DATED THIS THE 2"" DAY or JUNE, 2008 BEFORE: THE HON'BLE MR. JUSTICE A.s.PACHHEEURE"7}ffh;Y WRET PETITION No.2932 g§méOo5,i§§¢cEE1ri*5 BETWEEN: V i . Md. Basheer, S/0. Ameeruddin, Age: 35 years, OCC: Business, ,M Rfo. Basheer Garrage,'V_ ._ beside Santosh Talkieskiw, Bus Stand Road, .3 it i'; _ , _ _ Vidyanaqar Colon?) 7. €"" "j *s_" This Writ Petition is filed u/Articles 226 and =_i"22E of the Constitution of India, praying to quash _e the Order dt. 10.1.2006 passed on I.A. No§6 in O.S. ",NO.243f200é by the Prl. Civil Judge (Jr. Dn.}, *'Gulbarga. This Writ Petition Coming on for Preliminary Hearing-"B" Group, this day the Court made the following: ORDER
The learned counsei for the petitiofiexieebmitsu
that the suit before the Ttial iteuit ‘hag _teeh
disposed of and this’, petitibn ;hasi become ,
infructuous.
In View of the $ubmissidneF@ade, the petition
is dismissed as*infru¢tucfis.”ge
Ksm*rV .<