Karnataka High Court
Smt.Ashankramma vs Raju @ Rajashekaragouda, on 10 November, 2009
IN THE) HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 10:1: DAY OF N0vEMBE1§',;I----2D'Q9if' A-
BEFORE_,m_
THE I-ION'BLE DR. JUSTICE K."aBH:AK'I'HP.VA'I'SAIIA--._I'
WRIT PETITION NO.6iuDA
" * «..s/0 .BAS:;'XVANAGOUD'A"PATEL
AGED ABOUT 34} YEARS
ARTIST CUM OAGRICULTURIST
:9 /o.D-I<AB;A1~e.UR ,'§)'I.L~i;,AGE
SHIGGAON TA-LUK
HAVERI DISTRICT. RESPONDENT
. W{}3Y sR1;';2.§€:.§-EATTI, ADV.)
'THIS PETITION ES FILED UNDER ARTICLES 226 AND 227
A. THE CONSTITUTION OF' INDIA PRAYING TO CALL FOR THE
RECORDS AND PROCEEDINGS IN O.S.NO.121/2009 AND
I .124/2009 ON THE FILE OF THE CIVIL JUDGE {JR.DN.) COURT
I SHIGGAON AND ETC,
THES PETITION COMING ON FOR PRELEMINARY HEAi§'ING,
HfiSDA&THECOURTMADETHEFOUINWNG: ""a\
ORDER
In the light of the memo file-6: by-A-thé iea.frié’d
for the petitioner, the petition as d_ismiés(_:VVnV¢1f.V.VV __ V ..
3fL§D QE