A
V The»
IN 'T' '"' HI(':'.' COURT OF' K:"uu""'u'.-"a'I'AK.'-'n AT BANGA...._EE
DATED THIS THE 18th DAY OF MAR 'H 2003 I
BEFORE
THE HON'BLE MR. JUSTICE
WRIT PETITION N0.3933,'2QQ8{KLR§1?;R;.Su:-3"«.
BETWEEN :-
Sri.M.G.Mohammad Iflfiiéim, V. :« V ' 2
S/o.Latc Abdul Gani, " " =
Agced. about 174 ycgrs,
Occ:AgIic1xlt11_m,~.é«' ' j , I
Harana11al1i'Hoft1*li;""'-'..__ > " "
Perivapama T-W5?» A
Dast: x 1;
. .. PETITIONER
(By.Sri;Gt:r"&€:efv'Ti{Cifir;§;%fi1'u'natlr., .-'dv. fer
Sr. A v:)
3.3t'_ir«iyapt§:i:1;a 'ra1;a1c, _
mat:-%Mysor.a.k%%, ...REBPONDEN'I'
{13$iSi'iLG.Chand1'ashckaraiah, AGA)
_ " " ..?'I'h1s writ petition is 'filed under Articles 226 and
23?' at' flit: Constitution of It-..d..1'.r.a. g pmycr to direct
_f ...the respondent to consider the representations dated
27.8.2005, 5.11.2005 and 4. 1.’2I’)l’.’I6 ifidt’: :’1i’1i’ifii’ui’es ‘C’,
‘D’ ‘E’ of the petitioner as per the judgment and
decree made in O.S.N0.58[93 and RFA 288/2002
-3.
Annexura ‘A’ and ‘B’ and pass appropriate
accordanm -.-.rit1′.-. Law.
hearing, this day, the Court made the following:__: . ‘
This writ petitiofl comrg on for _
to the respondent-to the Re’v’e1″r’e
records. _ is that
notwimsmtidirig. having been made
in the 3rca!”‘2;Qfl6,’A “re§pondent’:_is not oompleting the
proceedings.’ .”Vi”h'”«.V ‘d”*r’fi%edmg eat 1.. also mad.
1
available at ;l’«”~’.’:
» at .’wir.t’:%mudev I.(‘rac-i1r:x’1iru*1aat:h., Rea.-ned eo=..m-..1
. .3;-jh the petitioner submits that a perusal of ‘
thehhhdorder Sheet would disclose that the matter is being
Vt’ V. for no apparent reason.
3. I have perused the order sheet. Apparently, the
prooceditlgs were i:ni_tiated on 06.01.2006. Deanne that,
fig.
as-/-‘
.3.
the said proceedings are still kept pending,
C_11soqticnt.ly, petition stands disposed of A.
order, if not already disposed. .01.’, __
4. Mr.G.Chandra&iie’kaI’iuia3?y– =Ad.Q.*..i….a!
Governm_ ent Advocate ap1@ ‘% i’ “respondent is
permitted to tnegiicmo four weeks.