High Court Karnataka High Court

Sri T Hemanna vs Smt P Sheela on 28 August, 2008

Karnataka High Court
Sri T Hemanna vs Smt P Sheela on 28 August, 2008
Author: B.S.Patil
1 85 2 read with Section 151 of CPC for ad~interim mandatory
injunction.

This Appeal coming on for admission, this day,' 
deiivcred the following:  4' » ,   " ..

1.

Learner}. counsel
Sr”i.G’B.Manjunath submits’ ‘-vifbat Eng’ –._éj13″ii”‘ “ffle;1
O.S.No.4043/200′?’ 011$» of t12i_$ ‘£1flppéalA”V§;a£ises is
Withdrawn by pmmfifl-itstgofiacfiti’ this
appeal does 110?: ” ‘

2. ‘ofjthe learned counsel, this

appeai is _dis4mi;=3éd:’as hafiigg become infrtzctuous.

Sd/-

Iudgé

PKS