Karnataka High Court
Balagouda Yeso @ Yeshwant Patil @ … vs Ningapp S/O Laxman Patil @ Gavada on 19 November, 2009
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT DHARWAD DATED THIS, THE 19TH my OF NOVEMBER 200%? I Q BEFORE HON' BLE MR. JUSTICE H;'BviLLAPPAIVV'.. 1 we No. 62484 OF Between: V A 1. Sri Balagouda Yesp @ YeSVhw§aI_it««Fati17@,Gavada Age: 60 yearS;'VOAC;c.: 'AgI*~icu.1ttIre"' R/ 0 Bhadrawétdi V.ili;l_age:_--.I__ V" H ~ Belgaum Tai;;I1;_a;nd 1>Is'::~Iici;ItIi§ ' 2. Sri N agkagi 'Yeso j"iTeshwa;n't Patil @ Gavada Age: 55 Occ: ';[\gFiC1.11t't1r€ R/ 0 Bhadrawadi Village' A Belgaium Taluk arid District. "Smt'i'Preii51Ia"wati W / 0 Madhu Patil @ Gavada I 000: HO't.1S!3 l"I€§1d" Work and Agriculture R'/0 'Bhadr'aifaa'cli Village ' Be1gaum"'Fairak and District ' " E-Eri iS'>uI;es-ii Yeso @ Yeshwant Pati1@ Gavada Béigaum Taluk and District. = I v~.t_'1".._ge: 40 years, Occ: Agriculture " 7 R/0-Bhadrawadi Village PETITIONERS M/S/ Goulay Associates) 9 ix.) And: I. Sri. Ningappa S /0 Laxman Patil@ Gavacla Age: 60 years, Occ: Agriculture 2. Sri. Panclu S / o Laxman Patil@ Ga_vad_a Age: 50 years, Occ: Agriculture 3. Sri. Dhakalu S /o Laxman Pati_1@ (lavada Age: 45 years, Occ: Agriculture"-..__ 4. Sri. Babu S / o Laxrnan A_.Pati1@i.GVajv'ad'a., _ Age: 40 years Occ: Ag1'_icultu're V ~ V 5. Sri. Parasharam S / o Age: 50 years Agrficulturess 6. Sri. Ramaclj1aii"d_1fa.v- /"o '~.B--a_lap_p*a 'iF'a1:i1 @ Gavada Age: 50 years Occ: Agricu1itur'e'" All are residents of: Bhadrawadi 'Village _' V s Beigaum Talukaiiid Distrisct, A' A " ' A' V' 'l RESPONDENTS is filed'""p'raying to set aside the order dt. 23;O3,()9._pa,ssed,_ii3y__ the II Additional Civil Judge (Jr.Dn.), Be1gau'Ii;.o'1i i,I'A,NoV.'I-IIjinsofar as it relates tot he East sentence of the'--order lithe relief portion as evident from copy '.V__"A'11nexure;_G agxdvconsequently reject the IA No.IIl. Etc., :"This petition coming on for orders this day, the court f1:n.ad.e'»the "following: i,/ ORDER
The learned counsel for the petitioner submitS:tI’1.ét.::.V’i1e
may be permitted to withdraw the writ petition.
Accordingly, writ petition is disrnis__se–cI as Withd»r3~,Wn’.”~~.M ”
t etii§%:££”3GE
bsv