Karnataka High Court
Vishalakshi W/O Eshwar Hegde vs Puttappa S/O Murigeppa Ganji on 24 February, 2010
1.
WP N065615/2009
IN THE HIGH COURT OF KARNATAKA 5 Vi'
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 24TH DAY oE»EEERU'AR Y;j'2'IoI6 V'
BEFORE
THE HONBLE MR.JUsTIC:EV_ sUE'HASH BY ADI"
WRIT PETITION No.65E..{s/.2009 IGM'-A.cI,_.°
A/W M;_'s~_g.w.5I994/_2o0~9%
BETWEEN:
VISI-IALAKSHI /To E:§HwA_R H-EGDE I V'
AGE 44 YEA_Rs,;R/_o .I<ALA_BARA1rTIV STIDIO
cp BAZAR," Si_RVS'I-vD1_ST'KA,_12WAE?_ '
RATN.A..EAI' GEHIDAL-IEAR' JQSHI
AGE. 42 YEARS, R',fO KAvtALE'ITU VILLAGE
TQ: RAN_EEEN'N'g}-E2,' DIsT_HAvERI
SRIDDHYARIS/O*BHIMAC'HI5IR KATTI
AGE 40 YEARS,' R/o KAVALETTU' VILLAGE
TQ: RANEBENNU R, DIST HAVERI
V-IJ'EI%I'DRA..s/0 HAHUMANTHRA0 KULKARNI
fAGE..45=.Y'*EA'Rs, R/O LAXMESHWAR
" _TQ;-- 3H.IRAHAT_jI:I , DIST GADAG
"RAGHA.VEé\ID;RA s/0 VIJENDRA KULRANI
AGE 1'5 YEARS, R/O LAXMESHWAR
TQ: ~~SHI;_RAHATTI , DIST GADAG
AA ADARSH s/0 VIJENDRA KULKARNI
* AGE 9 YEARS, R/O LAXMESHWAR
TQ: SI-IIRAHATTI , DIST GADAG.
A f'E'OTH MINOR PETITIONERS 5 AND 5 ARE
* -. 'REPRESENTED THROUGH THEIR NEXT FRIEND
I.E., THEIR FATHER PETITIONER No.4)
...PETITIONERS
WP NO65615/2009
{BY SRLSHANKAR QKICHADI, ADV}
AND:
I. PUTTAPPA S /O MURIOEPPA GANJI
AGE 45 YEARS, OCC: DRIVER OF LISRTO
R/O TIPPAYIKOPPA, TQ: I-EIREKERUR
DIST I-EAVERI '
2. THE MANAGING DIECTOR
KSRTC, SARIGE BHAVAN,
BANGALORE
3. THE CHAIRMAN I _ I
INTERNAL SECURITY FUND _ I.
SARIGE BIIAVAN, SIIAN.TY--NAOA.R, * _ ._
BANGALORE. ' * -..;vR.ESPONDENTS
THIS PET*ITIoN..V1,S;'.'s'IvLED *LIND_ER1' ARTICLES 226 AND 227 OF'
THE CONSTITUTION GF "INDIA.,_--pR~AYING TO QUASH THE
IMPUGNED ORD'ER.S,_ V PRODUCE_D jAT ANNEXUREA DTD.
5/11/2007 AND 913/12/20'e'z"-PASSED' IN MVC NO. 53/2003 ON
THE FILE.vOF._ADDITIO_NAL I»IA'c.T RANEBENNUR AND ETO,
THIS' PETITION FOR PRELIMINARY HEARING,
THIS DAY, TIIE_cOURT_ MADE_.TI~IE FOLLOWING:
1.
‘gA”–“?etiVtio’i*IerA[::Submits that there are certain technical
‘Vobjectior1S.aan<x:l averments in the petition are incomplete. He
it A' wantsa to file a fresh petition.
Considering his Submission, petitioner is permitted to
A. withdraw the petition with liberty to file fresh petition.
vglefi
(I S.
WP N065615/2009
3. AS the petition is withdrawn, memo filed forjiot V’
Misc.W.61994/2009 is allowed. Mi_se..w, d£’s.xVfi iV’4s”s-ed
pressed.