High Court Karnataka High Court

Nanjamma vs H L Shivaswamy on 8 December, 2010

Karnataka High Court
Nanjamma vs H L Shivaswamy on 8 December, 2010
Author: B.S.Patil
O1,

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 08"' DAY OF DECEMBER. 2010

BEFORE

THE I-ION'BLE MRJUSTICE B.S. PATIL 

W.P.No.11767/2008(GM----CPC)  T   O

BETWEEN:

Nan] amma,

W/0 late S.R.B0reg0wda,

Aged about 46 years,

R/ at Raj endrapura Village, _V
Huliyurdurga Hobli,  "

Kuniga1Ta1uk, Tumkur DistriCt._  B

{By Sri B.N.ShiVanna,  'A 

AND:

1.    
S/o:,H.L.Lihga.ppa¥,V , '
Majdr, ' O '  T   "
R / at Hangara}.1a11fi_V'V 1110. ghe", 
Huliyuréiurga I-Iobli, " 
Kumgal Tailuk.' ~  

T  2. H--;Y.S.heik ..N00ruddih,

V 0 Yaa_sin"Sab @ Babasaheb,
" .Maje0r: " V  

3." 'I:§;Y.Shei1{-_S2;11auddin,
S'/0 Yaasfn Sab @ Babasaheb,

' Maj"0r._ 3

 . Regapondents 2 and 3 are
 Residents of Hosapete,

 Hutridurga Hobli, Kunigal Taluk,
" Tumkur District.

 «. .PETITIONER

RESPONDENTS

+2,

(By Sri H.G.Shivanand, Adv. for R1.
Sri K.B.Raghu, Adv. for R2 8: 3)

This writ petition is filed under Articies 226 and 227 of
the Constitution of India praying to quash the order dated
18.7.2008 passed on LA No.2, by the learned Cixrii-___ Judge
(Sr.Dn.), Kunigal in O.S.67’/O6 which is marked as AnneX1ire–D
by allowing the LA No.2 fiied by the petitioner and’-.th_er.eby
impleading the petitioner as defendant No.3 in th’e’a’oove:_.suit
and etc. 5 =

This writ petition coming on.:fo1′-.Pre§€iminarly’ I9iearinIg–B’; ‘

Group this day, the Court made theIio1iovviA.ng:’.-pp ”
9-3933

Sri B.N.Shivanna, 1earned’V’eo:ikh.sei for.th’e files a

memo dated o8.12.2o10′:Wm’ ‘pan-i”{0n does not

survive for consideration be dismissed

as having become’in§7ructuoi1s..’

Memois piaeedV.dn–~._re’eord. Writ Petition is dismissed as

having. becorne infriictiious.

Sd/9
H}’DGE