Karnataka High Court
Anandkumar S/O Narayanrao … vs Abdul Basit S/O Mohd Abdul Hafeez on 9 January, 2009
'&3¥I'\I 'HI IIITIIIUTIITIIIIT IIIWII '&3IJI'\I 'II I\l'II\I'f'IIl'II\f'I lIl\ZII fip'$IJI\I VII I\l'I.I'\I"J"If'II\l'I III\JII '¢\JH£l
nu ma man court? or [ $7 _
cmcurr amen AT V
mm!) mm mm mm :21:-,i?"'%;?f' x
mm noxrnm'.
S/0 Nar*aya131za(;?f)I:1:1,1:12a1€:_ V "
A36dabo11f55Yeata '
R/0 T. ' _ (Jhitguppa
Talukr .4 -
I1)istz'ict*Bi=iar" 4
4- ..PE'1'ITIONER
(By Sri Sza;1taash'BiI*a§d'éA"{..';Agdv.)
A N .....
Atsafii
S/o Molié, ' ' 'V
7'0¥c'ars . * '
Fcnsioxicr as
l\l"I8\I'l'lll"IlIl"I I Il\iI I
Abdul!-iaficz
L' ' ~. .V "deceased by h'2sI..R$
. wqvwauu Ir'! III'IIII'§'"I)I1lIu'I -n-wvuu 15193:': yr:
.. .,... .. ................-. nuan wmu ur mxmumm mun court: or KARNATAKA HIGH (soul:
(3) Smtflahmatbee
W / 0 late Mohammcd Akbar
Aged 60 yeazs
(b) Mr.AzmatuHah
S/o Late Md. Akbar
Aged 45 years
Occ: Labour.
(0) Mrfiajecbllilah
S/o Md.Akbar
Aged 35 years
Occ: Painter V H
(cl) -. -
s/o % '
Aged 32_year*._-la 2 _
Occ: '*--:;;,_ , '
(:3) _ ._
s/o'--M&.Akba;%= ._
Aged 30 yrrars'
Occ: NiI;~ V' , 7
% - % Ra+spozadenm 2 <a;:.o&2xe)
V a1IA1*¢aicfc;1ts ofYedu1}a Colony
Nvashfiinan School,
'G?
3f-4;Abci.__i1l
S/0 Mohd. Abdul Hafeez
Aged 75/years,
Occgfigziculture
' i'x"'-/.osChitguppa
Humnabad
V' '"4. Abdul Harneed
S/o Mohd. Hafiz-ez Sab
Aged 50 years
Occ: Agriculture
'W.P.No,22174f Q5
-_ ....-. --- -.9 vuawnri : -we u VanVI\lI'\I 9| |\nn11r1IHi\M I'H\?I" \p\J{JK' U?'
W.o 7!
RI 0 Chitguppa
Taluk: Humnabad
(By Sri Jayavittal Rae Kolar, Aav:;._R1,,~2s.{A4e).'e 3 'ji-
Smtflmadevi Babshetty, Adv. 'for"{}/ R4) . 2
This Writ Pefition me 'v..s:1.i'3:ader j'2§6We1id'V'227 .51'
Constitution of India praying to.quash the impugned order at
Annexure ---- B dated --;'J§92ssé2s1_ by of Civii
Judge (Sr. D11) at in 19/ 2003.
This petition day the court
made the folloiwisgg; ' - '
% s '@333 e
t the .5'petitioner. Smtllmadevi
Bahshetty,. appearing for Respondent
no.4 sfibmits h';et'.ti1e_"\.suit out of which this writ: petition
he$____t2een disposed of. Hence, she submits
' ;"t£1at--. petition which is filed against an
" order made in the suit has become
Accepting the submission, the writ petition
" ~ iedismissed as having become infructuous.
Petition dismissed. Sd/e
.1' UDG3:
flkb
.