High Court Karnataka High Court

Abdul Rehaman vs H Raghavendra Rao on 1 April, 2009

Karnataka High Court
Abdul Rehaman vs H Raghavendra Rao on 1 April, 2009
Author: B.S.Patil
 ; Ag3dVL'abo'ui 32' years;

'  1 ' ~ . __ I??éj'o.jSzingaf Bagh Village,
 '  Taiuk,
 jbavanagere Eistrict --- 577 213.  REEPONSEHTS

 { t  R.B.§es;hpa11dc, Adv. for R4 1:0 3
" '  fisspéonéent No.4 is served)

__ 1 -
IN 'rag HIGH coum OF KARNATAKA AT BANGALQRE

DATED Tms THE :5? an or? APRIL,  " 

BEMRE     

mm HOEPBLE MR,JI3STI(?E"'VB;£%-¢_IfiA_.TI'I';A :'   V_ 'T
WRIT PETITION' 89.19637 01? 'tafigjécg = "  
BETWEEN:    1   

Abciul Rehamafi,
Abdul Razak Sab,
Aged. about: 53 years,
R/o Main Road,
Basavapatna, _  : '~ _  ' 
C}:1anI18«giI'iTal11k;'V '     'V   

Davanagere {)is tIv'i<:1; 21,3, "    H  PETITIONER

AND: V  V '

1.

. H.Raghav{=,n(ira.Rao, »– ‘ V
Aged about 34 yem*js; .

2;. ¢_M.H.,”N;§ad1§§atrv%_Rao¥ ‘ —- ~ ”

3. “M.’1¥;;i«::iaz:§’do_;i R391;
Aged about 31} years;

[All ssoiis M.Ham::mat::t;happa,

r’\
….. ,2 ……

xx.

This Writ Petition is filed under Articles 226 65 22′? of the
Constitufion of mdia yrayizczg to quash the; order dated
04.09.2007 wide Annexurcr-H passed by the Court of I Adidl. Civil
Judge (S:’.£)1:z.), fiavangere, in R.A.N0.28/2006 on I,A,N.g.Tii_ and
also orders ciatiacl 8.10.2007 on I.A.Nos.3 and 10 vj§}_.é.:. Ai2:f1ax’ure~

This Petifion ccming on for ‘Gitqup .

this day, the Cmxrt made the fQ11o\_:£?ing;– A

ORfiER_

1. Counsel for the that this Wfit petition
has become infinxctuous henccfixay be dismissed.

2. R¢€Gfl}§1éfi_”..E1E3″ ‘%s}1bm$;$S’inn;”_{his _1-‘§7I’.it petition is dismissed
as hav§;:ng~be==:c”Gmc Sdl

Iudqe