Karnataka High Court
Sri B S Prabhuswamy vs Sri Mahadevappa on 2 July, 2009
I w.1=~. 14174xe?
IN THE HIGH COURT or KARNATAKA, BANG.¢fi§!:;b{{'§
DATED THIS THE 02"" DAY_Q.F'JULY--'2OG'§jV»
BEFGRE
THE HONBLE MRJUSTICE'H4.1§;.NAB1LEGERE HOBLI NANJUNGUD TQ
:~{wss'aE 0151' 129
PETITIONERS
' X (agsr; B SHARAYH KUMAR, Adv.,)
aw
2 W.P,141?~'-iii}?
-_--.u-un-
SR: MAHADEVAPPA
s/0 MA£.£.APPA
AGED ABOUT 35 YRS
R/AT BILUGALI VILLAGE
BILIGERE HOBLI NANJUNGUD*il_'Q
MYSORE DIST 129
T ~ V RESPONDENT
(By Sri P rv:AHesHA,VAdv.,)__ '
THIS w.9, & 227 or THE
coNsnTuTToEN%_4o£T:*:¢&s9E1g QUASH THE IMPUGNED
ORDER D'l':;§'5.8.G%EV §5:?4.f'fi§~$ED"1éi'§}:"'*EX.27/2006, THE FILE or THE
CIIVL Juoeé, :8.£".;3'.f*v3éC:::_.»Ev"li\lT.€\NJANGUD VIDE ANNEX-A. IN
so EARTT RELA1"ES'-'15:}: THE PUTTING up OF THE WALL BY THE
;RES?oNVDE:iTATi:$~.EcoNcERNED IN THE IMPUGNED ORDER
pEa%:r.:-zE:saT<:.V:5z:~:;I.fi#;;#sé;3_TbF THE ABOVE PETITION.
THIS PETITION COMING ON FUR PRELIMINARY
*.TE_'V'HE:xR:r;GE~«A_.zN B GROUP THIS ms', THE COURT MADETHE
%%EjJ--vTEojLL¢TwmG:-
aw
3 §'v'.F'. 14 113110?
ORDER
Learned counsei for the petitioners files
dismiss the petition as withdrawn.
2. The memo is placed on A¢c«:ifdivngly;”‘tti’é.
writ petition is he-raby dismissed ;’>;\.*:..:v}ivi~ithdf’a”wn.’
dh*