High Court Karnataka High Court

Smt Shanthamma vs Sri Seetharam on 8 June, 2009

Karnataka High Court
Smt Shanthamma vs Sri Seetharam on 8 June, 2009
Author: H.G.Ramesh
T   SR1 SGMASHEKAR

MFA NC). 10786i2008 {CFC}

IN THE men COURT OF 1%ARNATAKA AT BARQALQRE
DATED THIS THE 8TH DAY OF JUNE 2c{<)"9« .._f    _

BEFORE M  'V _ A 
THE 2-10N'8Lr; MR JUSTICE 'H;G..RAM<E.S_'H--_ 
M.F.A. No.1(}7'86 0F"2Vo(:~.s(CPC3  ~._ _ " 

BETWEEN:
1 SMT SHANTHAMMA 
AGED 54 YEARS, .  _   . 
w/0 LATE M.R.MEJNISWAMY ~  
R/AT RAMSON NU:'€s_ER':(   ' A  
SARJAPURA ROA.D_,   V

 %
BENGAL-OR£3'--, 55o%g35.   %
 4. %     ...API-'ELLANT

{BYSRL H.S."~ P'RASEI};N'I", ADV. FOR
M/s;A. RAVI 85. RAVI, ADVS, 3

1 ' .__4SRIVSEETHARAM

AGEI) "ABOUT 53 YEARS,
 3;' Q LATE M.R.MUNISWAMY

* =»,_R/AT NC).11'?',

V. « ZRAMSON NURSERY, LALBAGH ROAD,
% BANGAL{)RE« 27.

AGEIZ} ABOUT 50 YEARS,
S/O LATE M.R.MUNISWAMY

R/AT NO. 2 :7, RAMSON NURSERY,
LALBAGH ROAD, BANGALGRE-- 2?.

 



MFA N0. 10'786f2008 {UPC}

3 MR MAHESH KUMAR GQYAL
DIRECTOR, M/S PRIDE 82'. EXPERT
PROPERTIES PVT.LTD.,

NO.G~2, PRIDE ELITE MUSEUM JR0AD, " f     V

BANGALORE -- 1 .

4 KARNATAKA SATE POL};'U'.I_'I()N"  "
CONTROL BOARD %  V
PARISARA. BHAVAN,
4TH AND 5% FLOQR   
No.49, CHURCH STREET,  . * M
BANGALORE» 1.   

   '.";-.i._R"ESPONDENTS

(BY M/S. II~I4I}§JS«;1';;;*\:_?J~'. i§'DE§7: "§:A$i1flé;;£'Oi2é§/RESPONDENTS)

THIS M1?A.I%3’FH,EDA’UN§3ER QRQER XLIII RULE 1 (1′)

or: C.I?’;C;”‘ PR-AYING “‘i’.Q’- sE’1′–ASIDE THE IMPUGNED
Qmsk mgrga 18′;Q9_.”20G8″€:.N- ILA. N.2 FILE9 UNDER
ORDER 39VRuLEs ;’3F C.P.C. AND LA. No.3
§’IIJ$If) UNDER =OR’DER ‘RULE 4 OF C.P.C. AND
CONSEQUENTLV Algxbvtf ‘I’HE SAME AND was sum

QIHER, RELIEFS. ~ é V

. :% COMING ON FOR ORDERS THIS mar,
‘I’I4’£i3} CQURf}F~.D§3;I§2ERED THE FOLLOWING:

JTIDGMENT

AA counsel appearing for the appellants hm

a–1’n}3m0 in Court. today which reads as follows:-«

‘The appeliants in the above appeai
humhly submits that they do not intend to
prosecute the almve appeal As such, the

-I

MFA NC). 10786/2008 {CPO}

3

appellants seek the leave of this Honfble ~
to withdraw the same. The appeal . X’

dismissed as withdrawn

In \?iCW of the above, as*~

withdrawn.

  4     g  32d9°

KGR"*