Karnataka High Court
Dr P S Michael vs The Bangalore Mahanagara Palike on 1 July, 2008
r3A1§{sALoRE MAHANAGARA PALIKE
2 SRWIVAS
IN mm men COURT or KARHATAKA .. h 1 _
DATED THIS mm 1" DA??? " 'V
mm aoarnm MR..1U's'1f1'c..g v.G.s_n.3
ma I-IOITBLE !£_11.Jfl81fIC_E.s;zi,8AT?A.HA.1?;&YAKA
wan mm
1 DR
s/0
SENIOR 'C1f§'IZEF'¢,4.. .. 3
RETIREDT_~MEDI(:Al;PRAC'I'ITIONER,
NQ29, MAGRATH 'Roan, ASHOK NAGAR,
BAN__GA_1,oRE _ " " ....APPELLAN'I'
(By Sm: F2; & G.A.v1sHwANA'rHA REDDY. )
~. " --%.V%«BA~:§_GAL;:)RE 2,
' REP. my rrs COMMR.
, sin LATE SUBBAIAH
_ MAJOR,
' R/AT NO.18,
om VETERINARY HOSPITAL ROAD,
BASVANAGUDI,
BANGALORE 560 004. ~
(By SRI.PUTTEOWDA FOR R1,
Sri: G MANIVANNAN FOR R2(A) ) *
Tms WRIT APPEAL _1s m...Ei;a._ U/s,;;§'A0pV%%'m1é'LV.
KARNATAKA men coummzzj PRIWING '13) ,.ASIDE=.'
THE ORDER PASSED 1r~2_'-1*HE .WRiT"£.' "PETITION
N0.46673/2002 DATED 11/9412095-,=.,_ W
This Writ V;m_%»£¢:~% hearing this day,
SABHAHIT J., delivered Lmie following; ._
This 'via ._by"~thc petitioner in
1;4.2 'QOS whextin the learned
singlegifiége mefliacts found that the second
msponcxitztjt'-h.éd unneoessaxy to pursue the
mattprv thé respondent had died and
V’ A. the Writ petition. When the second
died and writ petition was abated, this
fnot have been filed against the LRS of the
sccondfispondezxt in the Writ petition without making any
A ‘~11’ ” fip§1:i¢afion in the writ petition itself to set aside abatement
\,xK