High Court Karnataka High Court

Narasing vs Sadananda on 20 August, 2008

Karnataka High Court
Narasing vs Sadananda on 20 August, 2008
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA 

CIRCUIT BENCI-I AT DHARWAD_... '-. V

DATED THIS THE 20'"! DAY OF Auqtjsfr, ;:;:si§:,~:ct: Bagalkot. . . . . RESPONDENT

*****

0a?;:–

This writ petition is filed under Articles 226 and
22′? of the Constitution of India praying to quash the
order dated 13.3.2008 in O.S.No.116/2007 passegikby

the Civil Judge (Jr.Dn.), Mudhol, as per AIuiexii.*+e4}-?’p:’a,£1{1

allow the LA. as prayed for and etc.

This petition coming on for ” ~~

this day, the Court made the foflofifing: é_ .; _ V 4

oRDER@’*

The lwrned counsel foirfiie petitioiiei’; a V

memo to Withdraw this petitioeié 21 to file

fresh application.

2. the is dismissed as

wimdrewo .ti_;.eW petitioner to file fresh

a . .

PP         Sd/-~
Judge