-«2.:w>m-rm»;e»»~»z»,»,~,Mw,-,,,,»,,.,,.,.,.,.,. .. .
RAIC-BUR'
IN THE HIGH COURT OF KARNATAKA.
CIRCUTT BENCH AT G-ULBARGA.
DATED THIS THE 17'?" DAY 0}?' FEBRUARY.
BEFORE
THE HONBLE MR. JUSTICE_AJ_I_'i'J,-'GU§3;§AI;: E' E
WP. NO8115 OF 2O097:,(GM~~?:RCI[
BEI WEEN:
HANUMANTHAPPA
S / O GANGAPPA
AGE: 60 YEARS
OCC: RETD. vI,LL;«~,(}jI3 A(¥:cOLINTANT.j_'~. _
NEAR EX.MLA NAIKS HOUSE,
MANVI, DISTR1C.T:RAJ.CbI~IUfR V. " .-- '
~ " PETITIONER
{BY }--IA}?.SHAVARD.HAN IVEAL-IPAT.IL FOR SR1 BASAVARAJ
KAREDDY, ADVOcA*I1ES3,_ " "
AND: %
- , ..... ., »
S,*.O '1LIAND'MAI\J'II~IAPPA
._AGE=. »AI3'*QUT' 52' YEARS,
OCC:-: HOIISVEI~I,fOI,,I) AFFAIRS,
R/"O 'I5;'LI'I,S'L3I»j1BI= COLONY,
RESPONDENT
E ‘E*-:IfI«IIS WP FILED UNDER ARTICLES 226 AND 227 OF
.. ‘.11;«~_.’I*I.IP:’cONS*I’I’Im’ION, PRAYING TO SET ASIDE THE ORDER
E QI5 1,I<:ARNI+:D JUDGE, FAMILY COURT, GULBARGA DATED
£9
20412007 ON" IJ&No)fl IN (lS£Vo198/2005 ;V1DE
ANNExURE¢t """
NMSHWWDNCOMWGONFm2mKmR$fifiSfiMiM
THECOURTMADETHEFOUINWNQg_’ “””p””” ‘
0RDER@tz
The learned counsei
that the petition has become””i’r1fi9iiet’uous iiiéisiiauch as
the original proceedings have come _.to”zj.f1Ve1.1d.
Petition. d*iSmis:_sed_«– for, having become
infructuous.’=._VLiiéeVrty .,_i’s.__Vreserx(ed3 to the petitioner to
raise t.h'<:se–. grou'i1(f1-sh 'in' the" "ap'pea1-
S§/4
EUDGE