High Court Karnataka High Court

Sri R Prashanth vs Sri M Muniraju on 2 September, 2010

Karnataka High Court
Sri R Prashanth vs Sri M Muniraju on 2 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2"" DAY or SEPTEMBER, zom-«.e:'~iR,A

BEFORE

THE HON'BLE MR. JUSTICE A.i\i.,VETNSUGc)ORA'oé--i;,oo'tv_DA it

WRIT PETITIQN No.2454;ei;2§ii0A’

BETWEEN:

SRIR.PRASHANTH ,v _»-j.

S/O LATE M. RAMAKRISHNA 5 V

AGED ABOUT 40 YEARS” ‘ *

NO.90, I CROSS,VI MAINE”

SUBBANNA GARDEN, S ~
VIJAYANAGAR”, E:9ieeiiGAt_oReE”‘+ 4″o..r :PETITIONER

(BY SR_I_.K, _RAi$iGi’i;!§EA’fiiAi:-‘iP’A’ es
SR1 C. SRENIVAS, Am/S.) 1
AND: A A A A R A 1′

SRI M._MUi\ifRA3U .S/O”‘YE{_:LAPPA,
MAJOR, A T

‘ -CH”IKKA’BASTHI, i<E'N<3ERI HOBLI,
.BAN_GA_i.O.R–EV SOUTH TALUK,
:RESPoNoENT

"petition is filed under Articles 226 and 227 of

"~.-«._'*..,the Constitution of India praying to quash the order dated
T "%itsV?21.e.oe.10 passed on I.A.6 in o.S.1o21/05'?-M. Civil 3udge
'=_(J.r_.D'n.), Bangalore Rural District, Bangalore and aliow

I-.A.'6 etc.
f This petition coming on for preliminary hearing this
' "day, the Court made the foliowing:

QRDEE

Learned counsei for the petitioner f§%~es'_é'Vtn'e.inVo..A

seeking permission to withdraw the writ_peti_'%:§on:.A_1:on_ the

ground that the petition has becorfie " V V
Memo is placed on
The writ petition §tandsAd.i.§V:mEs§ed ae'cord.ieng.i9y.