Karnataka High Court
Syed Althaf S/O Syed Mustafa vs Riyaz Baig on 20 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BA
DATED THIS THE 20"' DAY OF JAN{JA_R){ go .
BEFORE:
THE HON'BLE MR. JUSTECE AVNANEDV B.'):{"Vl'2'.ATR_ViV*3"lV3.j§3\.V'
WRIT PETITION No,3§1f59 0E_ 2009 «{:GM-c pC)
BETWEEN:
SyedA1thaf,
Son ot'Sy6@fv{u5?&~fa§4'.._ ° 4 A
Aged abopt
Residixiégaff\}e,fil474,"1:'f1"" 3;TM;a1n, 1
I" A C}f_0ss_, 8"". VI3Vlofc.kaj ' '
K0ramangz1l'a, V.
Banga10re§S.6O 095..
Repretsented 'E5)'v.,his"P(>\2\}xer Attorney Holder
. ¢ Sz'i1_S5'y.ed_ Ashraf, "S<.m...().f. Syed Mustafa,
Resiaiengeeat M474, 1*' B-Main.
C:*'<as~§Is;.V»8"3"BVi'E)ck,
Km'ziH1angal2i._
A A ' Ban"ga1<~):¢--56i)o95. ...PETiTIONER
N A S'hrviv§Manm0han.P.N., Advocate)
3
AND:
1. Riyaz Baig,
Major,
Father's name not known,
No.786, B.N.Street.
Mandi Mohalla,
Mys0re--570 021.
2. V.La:1kshmi Narayana Ra-0; --.
Major, 1 .
Father's name not kniown,'
Residing at No.4./$23,. 9thic-ross; 1 " ii
St.Marys'B<§ad, '' " V
N-RmM"'?h€5i:1.§l~;. ' 1 . .. .
i RESPONDENTS
'esass
_VWritiF"etiiiti_ori«.is fiied under Articles 226 and 227 of the
Cons'ti1_ution of__india praying to quash the order dated: I }.09.20()9
pa__ssed.ryAont_ I.A.No;---E-_{}"in' O.S.No.212/200} passed by the Judge,
'Cot;1"tvii'of:Si'ria.1E Causes and Civil Judge (Senior Division), Mysore,
ast._A';1neXLire-A) and eonsequentiy allow I.A.No.}O and
=e'I.<_:,,t; V'
C y Writ Petition coming on for preiiminary hearing this
AA day,.t'he" Court made the foilowing: ».
O R D E R
The Counsel for the petitioner fiies a memo seeking to
withdraw the petition not pressed.
3
dismissed withdrawn.
V
“-
HV