Karnataka High Court
Mr B Ganesh Prabhu vs Sri B Devaraya Prabhu on 2 July, 2009
_ ( lj.%y Sr? 5 GA:~:£sH SHENO, Adv.,)
1 *.v.1=.;4239;o';
IN THE HIGH coups: or-' KARNATAKA, sAn:sALoR§fi'j%%%< AL%_
DATED THIS THE 02"" my OF JULY 20% "
BEFORE V' V
THE HGN'BLE MRJUSTICE H.N.:'i\£A(§3XfiOHAffl'
wan" PETITION NO:_1_{;'i-9/2O§?(V§MjC2?C°§§. "
BETWEEN
mu,---....._.
MR B GAh__fE$$~H PPJ%s_BHU._'
s/0 SR1 £3EVA'R.AYfi:P»RAS3dt}'~-
AGES .ABO'UT"'-#8 j;YR::.,' }=t¥I'NDL§......,
R/ATSRI 'P9.;§'3x_BH L: GANESH %
o.No=.5«2--4o s*mcaossV~%% %
GANDHINAGAR M.£§NGALGRE 3
~ PE"'fTTIONER
my sq egg £ AcHAa"Y,e{. Aay;,)
:
SR: 3 9.EVAE'<AYA PRABHU
_ S/£3 LATE*<iHARDAPPA PRABHU
AsE:;sAaom' 81 YRS HINDU
'- MAT £2%.:~:o.5-2-41 am caoss
(EAKDHINAGAR
"'..MfixNGALORE 3
i RESPONDENT
dW*%
2 W.P.142E9!87
‘THIS W.P. men UNDER ARTICLES
CONSTITUTION OF INDIA PRAYING To QUASH ‘1:HEMk%TJoaDEaAVV
DT.12.6.20G’? IN 0.S.NO.17/2064, VIDE..AN}’~!EX4A§””
‘mxs warr PETITION c:oMzNGi}%%.or~:.%%%%J:=%)§?T}(?aE;Lz:§§:§\;,qr{¥f
HEARING IN B emu? 7315 pm, THE. ‘€.OURT.”.1MADE
FOLLGWING : –
ORDEARH ‘jA’»~._
Learned counsei for the péi:_it’i e”_h’é§f fiemo to dismiss
the petition as the;s’a’mé*ha<:2._ becé$i'n'e»
2. ‘vf’__h%__e_ The writ petition is
hereby disrri§Vsse_d~ §ec§’rne’ ifxfructuous.
Sd/-
Iudge