.- ..-. .. …-…n …-..u . wvun: ur nnnnnu-uxn fllurl LUUKI ur IKAKNASAKA HIGH COURT OF’ KARNATAKA HIGH COURT
IN mm mm: comer or KARKAWQ A ‘A ”
cmwrr mac}: A’_r,.am.3ARGAf ”
DATED THIS ‘THE 1918 nabs 03?
W'9RE% "ram Hoxrnm BETWEEN: ' "
S/0 Shivé3If33′??i*’I)hi31c_V A_ *
Age:42%’y€aA3f’s,
Occ:Driver”C%_’Agfit;mtih*§ _ _’
R/ 0 Chcizfikat Layout’ at
2. Smt.;’Si::néranamnV’ .
W,/go Pail”
€15 ycars ” ———-
«Qizc: Plgnisehold
_ S!1erik§:”-Layout at Aland
3, “Chax1c:?:awiva
Wfo Sshettappa Kale,
Age: 80 ‘years
4 ” ‘AF;/_O Siierilcar Layout at Aland
.Tq;’23.1and, Dist. Gulbarga.
..PE’1’I’TEONERS
(By Sxi Amect Kumar Deshpande, Adm)
W.£.N0.;1,%3S:’ 2008
_. ….r.—-_..–…e–..—. -wrc
.-..—us Irturnfiifi u I!\iFl”I \n\lIuI!\’l’\JI”” I\l’|I”‘f’\II’\!\F\ HI’??? 5510*’ Gr’ WNATAKA
AND:
Mallikarjun
S/o Chandramappa Shefikar
Age: 35 years,
Occ: Agriculture
R/0 Sultanpur Gajli at Aland, ”
‘I’q.AIar1d, Dist. Gulbarga.
V _ % ..1§Esp0Nm:N*r
(By Sri s.M.cha.ndrashekar, A¢1v=;._;: ; XA
This Wgit-Pctitioipz u::;d~e1;.Arti¢1es 226 and 227 of
Constitution {of jE1’1di.a ‘*pri3;ying<_ to "q'11a's'}1 the order dated
3{}.C)9.200$"pé,3.séd< by thc. __1ea;zi¢d" Add}. Civil Judge (Jr. D11) at
Aland, in OS 55310545/:2co8~..'w1 12A. tinder Order 1 Rule 10 of
CPC, thc2—-¢rfi.§i4cdV’:€:t?13y”¢:2f’whi¢h~is at Am1cxure~E.
This ‘pctitfioii an for oniers, this day the court
made the i’o_11c*.ving_: ‘ ”
._ Kumar Deshpande, learned ctmnsel
apfiemvifigvfbr the petitioners seeks leave to withdraw the
H H ” méifi 13¥é’ti1:ioa:1 with liberty to challenge the order that
” be passed on the application filed by the
% “defendant under Order 1 Rule 10 of the cm to implead
the Town Municipal Council, Aland.
2 ‘§ /.
Wjx
, …………… ,,_,,,:’ ..,.,…..,..,..,,,, “N,” ‘_wm” _ _
R : vi” muuvnmaa mum uuuxi ur nnmuntana r-mart-I Luau: ur Mucnnunan mun |u\J’U!£i’
W.P.No.40638/2908
Leave as sought for is granted; the
dismissed as withdrawn.
Petition dismissed.
Dkb