High Court Karnataka High Court

A Kuppuswamy vs Ramayamma on 23 February, 2010

Karnataka High Court
A Kuppuswamy vs Ramayamma on 23 February, 2010
Author: Subhash B.Adi


WP i\E0.66287 of 2009

Principal Civil Judge (Jr.Dn.) and JMFC at Beilayy in
O.S.No.242 of 2004, as per A1’mexure-D and a11OWV,’;.Ei’iA..II,

and etc. .«_’ _V V

This writ petition coming on for ‘ .’
hearing in ‘B’ Group, this day, the Co.1_1r_t:”u1jr1a.<j1e._ the
following: I Q =

0 R D E

Learned counsel for the petitvioner that
the original suit itself has beeiitelisposed in View
of the same, the writ Vpeititioii hgasi infructuous.

Writ iipetitiqri is" .__dis"1ni_sseti as having become

infructuotis. . V' * i

sall-

§UEGE

L