High Court Karnataka High Court

Mr Jagadish vs The Karnataka State Consumer … on 21 August, 2009

Karnataka High Court
Mr Jagadish vs The Karnataka State Consumer … on 21 August, 2009
Author: V.Gopalagowda & N.Ananda


XN THE HIGH COURT OF KARNATAKA Ail’ BANGALORE

DA’§’ED THIS THE 2131′ mar (51? AUGUST 2009_~~ j

PRESENT

THE H(}N’BLE MR. JUSFICEVQOPALA’ ”

A§’~ID

THE I~{ON’8LE MR.JI5;3f1f1cE?«$.3%NANn»;§V ”

WRH’ PE’I’I’I’IGN NO.4?G2’V’V{lF_5 2OD7
3 BEN _ %

MR JAGADISH

FATHER L;_A;’I’E’MIf3.S KALA

AGES’ 18’Y;EPaJ7§5: E?/K: 145150

NEAKA.{3.S.=S(E§~i()bC}’iAz,RIG. HALLI POST

JALAHALLIV ‘

£3’AN_GA,¥.{}RE »5500 15.

. % %%%%% PETITIONER
(‘BY Sm BR!G”M K KRISHNAMURTI (RETD) 85 SMT

X 2sA;~i*<:*:*:«; Effififig' A'I:w_)

V -V 1 STATE CONSBMER QISPUTES

RBDRESSAL COMMISSIGN
AA .-HBANGALQRE
. _ REPRESENTED BY REGISTRAR

2} BALAJI NURSING HOME

N9 881, MES MAIN ROAD

MKITHYALAMMANAGER

GOKUL PCBST',

!\-J

BANGALORE – 560 054
REPRESENTEB BY PRGPRIEITOR

3 1:31? VIJAYA KUMAR
MAJOR J
r~zo.ss1,MEs MAIN ROAD ' % ._ -. –.
MUTHYALAMMANAGAR GOKUL FfN IS””P’iI_;L’B”‘–{,¥NDER”ARTICLES
UNDER ARTICLES 226 M13 :32′: v01$.._*?H1::% _CONS’I’¥’I’U’I’ION
91? fND{A PRAYING TO S22″?-A.s~;’1r3E_.¢ 5182;)’ {IPHOLD THE
ORBER GIVEN ‘BY £}I_S’I’–RICf3″ mRU5;:” GIVEN AS
ANNEXURE-1:1, xfijf ADDL. D1’3rR1’£fx”«.._cor§sUMER FORUM
ORBER QT. 3£j.s”fjJp’:>.oi35 =in<a" c(;:MP:;A:~rsT NO. 958/2005
AND ANY O_.THE_R*-..R'ELiEE__"MA'%' B'E__'I)RDERED To THE

PETITIoNER1,é;N3§';EsTc';'– 4

'F]i3;i#"'i3 €§'tii"é:C'11 ~.:a':_'m fc*;*}u1't13.6:r hearixzg this ciay,
V .. fbllowing ;

VQQQER

‘V ” . V “‘Le2ii’:Lt::z3 ‘sspunsel for the petitiozlrzr flies a memo signsd

{he V that the matter is settled between

the the Cauzt. He requests this Court to

‘««__ai;2<;ept tE¢::__£§amc and dismiss the Writ Petition as the matter

isV$::::;1»§%-§;;: between the parties out Gf Caurt.

\\/

2, Memo is accepted. The Writ Petition is dismifiififid '

settifid out of Courf.

Akc