IN THE HIGH COURT OF KARNATAKA
CERCUIT BENCH AT DHARWAD
DATED THIS THE 16TH DAY OF NOVEMBER,
BEFORE
THE HONBLE MR.JUsT1gE H.B.1LLAi1§pA"~w:: _
WP. No. 7397/2007 (Q.M;fCPr;j' 4' T
Between:
Gurupadappa
S /0 Shivalingappa Kerur
64 yrs, occ: agricu1tu.1fé"«--
1'/0 Mareguddi ' J '
Jamkhandi Tq
' .. PETITIONER
(By sri.Har;*s};'jslis/:ai;g.ur; A2§1v)"" x
1 'Pai'asappa V' < "
S"/Q Hanuma:;f}a..._Ma1Iad
46 j?I'S_, Occ: agriculture
"1'/ 0 MafcgL;dd«i.
ruamkhandi Tq
V S'/.' 'C7_ Ramappa Mafiad
,51Ly.1's, occr agricuiture
Ar/ 0 'E\/Iareguddi
" _ {Iamkhandi Tq .. RESPONDENTS
‘ , Sri G G Chagashetty, Adv]
This WP is filed under Articles 226 85 227]». the
Constitution of India, praying to quash Anmr1exu.re*aR.
Order on I.A.II in O.S.No.i70/O6 dated 18–4–S30(3?’..tjy’,j’t.h’e«
Principai Civil Judge (Sr.Dr1), Jamkhandi at J: ~
This WP coming on for Prly,,hg.__ in ‘}__-3.” .:;1ajr_, K V’
the Court made the following-
ORDER F
The learned counsel for’-,the,_petitiener has filed a
memo stating that _petitio:.ier._’rri.a3r__ be permitted to
withdraw the writ peti.ti.o.n;=. V
Accordingly, .vt11ei;_\Xrrit:_ii petition” is dismissed as
withdraxzizn. f:i\_/Ie_rnoii’o’rc1e1;e’d.: acooreiingly.
we ”
rsoss