ggmi IN THE HIGH COURT QF KARNATAKA, AT BANGALORE) DATED THIS THIEEZ 24"" DAY OF JANUARY. 1201 1 . BEFORE HON' BLE MR. JUSTICE RAM MOHAN ; ---I: 4- WRIT PETI'I'ION No.2739s OF 3010 (GIVE-«<iE%c1"'~»:: 4- _ " BETWEEN 2. INIDIRA V SHE'1"'1"Y D/O GI»RIJA SHE§I)'T}~II = Ag€::73 YEARS, ' V. ' -- W/O VITTAL SHETTY ' _ R/AT SA} KRUPA MQQDABE--T3f:;_ ' KOBAVOOR VILLAGE"ANE.i POST<,._V_ _ UDUPI TALUK AND D'ISTRI'CT?'; 'PETITIONER. [By Sri. V'1s1wr\ArA1\:A"rLiA B<jC);J'A;RY"E:j;A13\;: AND 1.
SUMA 19’sHE*;”‘W VET/€}.LATE’I3URANDARA SHETTY
Age: ‘:34
R/AT P’RAE3AH_P«.NTH IiaAYA
PLOT No” 79 ARAVIND NAGARA
3138231 28. ”
v. P1{ASHA.N'”i~”H P SHEJTTY
Age 5 -219% ‘i«’}:§§1~?;S,
. “S/.O”‘LfiX’7f’E PjE.§RANDARA SHEJTTY
V R’/AT I>’RAs§«iANTI~1 NILAYA
1’>L0”-_..-?N@«-279, ARAVEND NAGARA.
HU~BL_1’g_ 28.
;SHASIri§KAN”i’I~m1′ 13 Ss%’~iE2T]Z’Y
‘-Age: 2? YEARS.
3/0 EJETE PURANDARA SHETEY
T R/Afr PRASI:iANTH NILAYA 3
2.
PLOT NO 279, ARAVIND NAGARA
HUBLI 28.
4, LAVANYA P s1–H«:m’Y
Age: 25′ YEARS,
D/O LATE PUMXNDARA SHEIITY
R/A’1’PRASI_IANTI«I NILAYA
PLOT NO 279. ARAVIND NAGARz”a~._ _ M
HUBL128. j
THIS W.P. FILED UNDER AR«T}’__C I;ES 226. 22:4?
THE CONSTITUTION OF 1;”~J_D”iA PRAYING v.f1m »…/QUASH
ANNEZX«–A THE ORDER DTD “s_.:0,09 PAs’s–sD “BY THE
COURT OF THE ADDITIONAI. CIV_H…_J UDGE tsR,ADN3.} UDUPI
IN MA. No.16/2006 ANNE1X=£f> ORDER DTD 18.7.06
PASSED BY THE cOU’RT-OE ADDITIONAL CIVIL
JUDGE {JR.DN.} AND J.M.F.{3. UDUp1~._1N’–:V;A._%.éeO.11 AND 111
INO.S.NO.224/Q5,_AND”E:*1’C;j ” ‘ .,
TH1s__ §:O1M;Nc; ON :«*O’R ORDERS, THIS
DAY, THE COURT FOLLOWING:
”” ‘D D
Tultzs filed by the iearned
Counsel fO1;4.Vi]it€’p.€tif:i-Oifél’ stating that the writ petition
‘ “ha§f’ingE*’-fetidsred iriffizctuous. is not pressed and seeking
fC.s=L:r*t to withdraw the pstitisn. is Ordered
acC’O’rdz’;”‘3g1y:}” Petition is dismissed withdrawn.