Karnataka High Court
Imtiyaz Pasha vs Mr R K Khaleel on 9 September, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9TH DAY OF SEPTEMBER limos
BEFORE
THE HONBLE MR. JUSTICE:-IB';SREE}'}§Iii?}Si§-Li..G(§WDA i ;
H.R.R.P. No. 1ds_%d§%éMO0s'- ,
BETWEEN: V 4% V V
Imtiyazi Pasha
S/0 Ameer Jan
Aged about 51 years V t
R/0 No.3/1, 4:11 Ma:in"R0-ad. * *
Bapujirlgar; i:~,]V
Banga1or,e«-V564050.26."
_ , PE'I'i'}'IONER
(By Sm-ta. Adv.)
AN £3; * i V i i V
Mr R ~_ S '
szo iate M Eighaieei
Age-d 5 about 73"ye--ars
j «R/o No.139_, 7m Cross,
_ 1_(J'~h 2nd Phase,
" ._In_<:1iranaga1f*"'
i3_angaT_oi'e_ 560 038.
RESPONDENT
This I-IRRP flied U/s 46 of KR Act, against the order
"dated i7.o1.2009 passed in HRC No.10091/2008 on the
[file of the XV Addl. Judge, Court of Small causes, Mayo
Hail Unit, Bangalore, allowing the petition filed U/ S
2'7(2)(R) of KRC Act, seeming delivery of Vacant possession.
@5
Ix)
This Petition coming on for Orders, this day,
the Court, delivered the following: 7
ORDER
Learned Counsei for the petitioners rne1’no:”~
seeking permission of the Court wtithdravtf ”
stating that the petitionerttrjVo’es not press ‘i’he
memo is taken on reeordV,e.–Th’e_ H»,_R.R;P;-its dismissed as
withdrawn.