High Court Karnataka High Court

M M Rehman S/O M Abdul Raheem vs Maistry Thimmachar Choultry … on 14 November, 2008

Karnataka High Court
M M Rehman S/O M Abdul Raheem vs Maistry Thimmachar Choultry … on 14 November, 2008
Author: K.N.Keshavanarayana
  IBTIIIIS-AI;AI.?e4_ (BE!-¥iND PREETHI sic-:aE}_
RAJEEVANAGAR, II STAGE  " II   
MYSORE   1    '    _ = 

    _'j,..;_'_PETlTlONER

(By SI-Irr N R)":IG§'A§;L:,¥i*_"I"«.T}§!'_§"',V'::Ib3I,B'V's/.).:V *:.° I   '
ANQ: I  k ' '  %  

MAISTRY ?HIMk€A§3.HAR 'CHOULTRY TRUST (R)
HAVINGIITS REG1S'{ERE'DG§.=F¥CE AT

IRWIN Ronp;~ £ASH_KAR=aIiQHA£LA

MYSQRE.  I   

REVPRESAENTED BY ITS Vi-'RESIDENT

 RESPONDENT

 TI~III:'3L£:I3RIT PET£T£ON IS FILED UI*%DER ARTICLES 226
AND 22:: 0? THE ceIIsI*I'Tu"I'IoI~I or INQIA PRAYING 'TO

THIS WRI"? PETITION COMHNIG ON FDR PRELMINARY
HEARING 'B' GROUP, THiS BAY THE COURT MADE THE
FOLLOWING:

&/

 



ORDER

The learned counsei appearing for the petitione’E’ia,tt’e– _

defendant in as No.914i2085 on the file of theitaeieeain§iia:tAcsgii .

Judge, (Jr.Dn.), Mysore, submitted that su}:i,eejqu°ent:’te’–i§i’i¥tg~e’f

writ petition, the suit itself has Venqed eempremieeeeine the

has been dispesee of. _ _ A E

2. in View of they”f~a__<:t th~a't"'thejni"ain suit 'itseifhas been

disposed of, the order imp'i:e:1te'<£'"iri. being an order

passed on an .intefiecut(-fitV'e:it$iicetiieh_;..the"wi*it petition does not

surviwk fioeeon eideretfiiei: , i ' * »

it¢'c.ordingiy, Atn'-'.i_e"e'iiVrit petition is disposed of as having

'~ _ beeeme ._ihfructueti's;~– ….. .. *

Sd/-

Judge

.-

mv*.