High Court Karnataka High Court

Smt Gowri Poojary vs Mrs Suneetha Umesh on 5 January, 2010

Karnataka High Court
Smt Gowri Poojary vs Mrs Suneetha Umesh on 5 January, 2010
Author: Ravi Malimath
I

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 5"' Day Of January 2010 [V T'

BEFORE   2

THE HON'BLE MRJUSTICE RAVI MAL1MA:THjV'_AVY. %
I/I/RIT PETITION NO.69.26/2_00.7_ 1(GM_-éO?2 C')'YY'.'jV A   

BETWEEN:

1 SMT GOWRI POOJARY _ 
W/O LATE CHENNA POOJARY, 
AGED 77 YEARS   
R/AT THAITHOTA RORAIBEWU  
UPPOOR VILLAGE 8; ROST ; A  
UDUPITALUK & POST  '

2 SRI SUNDAR_A'P__OOJ.ARY"3 _ .,  
W/O LATE;CH'Eqx1:uA ROOZJARY "   
AGED  'V ._     
R/AT THAITHOTA"HORA.IjaE'TTu  '
UPPOOR'V.IL'L/EQGE & POST " '
uOuPI'ATAL'L:JTOST'~._"

_ .  A   ' -  PETITIONERS
' ' [By S;'T["."r'\Sf'IO_.l<V°':'-'l,<'3fjélflahalll, Adm]

_ 1 ,,M§.RS.S!JNEETH*AQMEYSH

'  v--w'/OELIMESH SURATHKAL
~_AGEO AB_OU--T 45 YEARS
~ [R'/ATAv--vr3-'eO"4._L_ 
. *-ROc"R.Av,ENOE', HINDUSTAN NAKA

3 r, D/Ix.HISAR(W)
I~1l_,_fl"-'TBA! 400 068

DJ

 I I  'RESTDONoI§'I«I.TSi;_'
(By Sn' I"-fiangunath for SrI.BipIn Hedge, Advs. FoIf-.R'1~.&'~ R33)  '

TIII5 WRIT PETITION IS  o_I\IioET<_-A.V'RI*I<LgI2.'E /1) .

THIS I_:.T=F'ETIfT.Io'r§li'jj«I.fo--neI:.INCa3 ON FOR PREL1MIl\lA'R"r'
HE,:xI«III=-Io...In_*'e.:'_"GRQLIPI-.TH.IS om/,.v"'THE COURT MADE THE

F' 1'; L I_.~;3 W: N G: _

 llllIlIo;i;e,D_:...a

  of thlewlmemo filed hy S-ri.BI'pin Hegde,

"iea":in.ed=  respondents 1 to 3, he is permitted to

I.lvIIIII.I__favl ,I.A[Ix:t3V.vIII Filed In 05 No.21/2oo4 on the file of

-~. the PrIrT’AANOIV1II having been ‘withdrawn, the

_iITI;iIIgr’Ied order would not Survive.

2. In view of the withdrawal of 1.x1\.No.\/III, the

l3F{73SG?!’lf petition also would not survive for consideration

OVA”

3

and has become ‘mfructuous. However, the res[3or{d’eyr1ts

are granted liberty to pursue such remedy as a>vra}’§’»a:b_’ite’.j’to

them in law.

Accordingly, the petition 1:;

beco me mfmctuous.

l

m V ‘*’

d i’S’r”n.._i Sise CE — . to y if) g