High Court Karnataka High Court

Smt Geeta C H vs The Karnataka State Warehousing … on 13 March, 2009

Karnataka High Court
Smt Geeta C H vs The Karnataka State Warehousing … on 13 March, 2009
Author: S.Abdul Nazeer
..g_..

xn THE area couar or KARuamAnA.Am BA§§a:¢§$ g

-RTED THIS THE 13*" may 09 MARCH} :60? 'R

BEFQRE

THE HON'BLE MR.JUSTICE S,A8bUL QazEER" "

MISC.W 1426/e§a
Efi "

WRIT PETITION No.a952 Q? zésé :§~RES}'"

BETWEN: ._ _~w f='
SMT.GEETA C H'H_ 15.5. A a_ _.5, "W
5/0 LATE sHR:5HANU&ANTAI3a"» _
AGED RBOUT 20 ygaag, '-- =~
RXAT 3RD €R®B$fiP' 'E" .a
RAMALINGAy3A_coMEQmfiD,*,'
CHIKKEGOWDANA_DGDDffia u *
MANDYA. . *1"*' PETITIONER
(By 3;; SINESH S KEDLAAS, ADV.)

._. .:

gamma-.9---- '

TEE KARNATAKRlSf&TE waaaaausxws

3 xQQRPORB?EON _
=,No,43, PRIME RGSE ROAD,
_ QANG$LGRE~ 569 025,
"RE§RE$aTNE§~BY ITS
fimfimaélws DIRECTOR. ... RESPONDENT

"%;gay 3;: K.HIRIYANA, REV.)

'3 3f-, ~THIs MI$C.W ES FILED UNDER SECTION 151 OF
'«_ gong or CIVIL PROCEDURE.

THIS 3'-'EIE:?C.W COMING CW FOR ORDERS THIS
BAY; THE COURT PASSED THE FOLLOWING:



-2-

O R D E R

Since the main waft’ petition? ha§a beén

disposed of today, the Misc. w~”‘:–é:25»f’é:9<-goes',V-

not Survive for consideratibna and it* is

accordingly dismisséd_ as," havihQ._Vbec0m§*

infructuous.

Iudge