High Court Karnataka High Court

Purakottagath Syeed vs Smt Suguna Bai on 29 October, 2010

Karnataka High Court
Purakottagath Syeed vs Smt Suguna Bai on 29 October, 2010
Author: A.S.Pachhapure
1NTTHCHKfi{COURT(M7KARNATMQAATBANGALORE

DATED THIS THE 29%: DAY OF OCTOBER 2010. j

BEFORE

THE MONBLE MR. JUSTICE A.s.PACHI5;A:>._§JR11'_:- 'E ' E"

W.P.NO. 3264/2009 {.CgM»«--cPc--'1'  '
BETWEEN:

PURAKOTTAGATH SYEED. 

S/O. KUNHI AHMED KUTTY, .

AGE 62 YEARS,   
No.41/12. 10THMA1N,'  2   
3RD CROSS, MATHIKERE  O
BANGALORE.    A  '.";'.gP'ET1TIONER

(BY SR1 SYED  )

1. Sfx/IT.._SUG{.INA*BAl,'"~----._ A A

w/O. IBABAIAH,   
AGE 59 ~YEARs,j A 
R/A Nd'.-516.. _  

3 .33ALEKUND.RI [K.}~I.]

AAOOOOBELGLAIM.  AAAAA 

" V _ NOW }'{Y*N¢a.458/D2
. " --.TfRIJVE;NI"R'OAD,
' ...uYESHW'jANTHPUR,
BAN_GALORE.

. A' 'VSAVVDEASHIVA HEGDE,
*  S/O. BHOJA HEGDE,
AGE 37 YEARS.

" H SUDHAKAR SHE'l"'TY.

S/O. ANAND SI-IETFY.
AGE 35 YEARS.



2 & 3 ARE R/A
C/O. NEW KARAVALI.

4.-. GANESH POOJARY,
PAN BEEDA SHOP,
AGE 30 YEARS.

5. CHANDRAPPA.
PANI POOR} SHOP,
AGE 25 YEARS.

6. MALIIAYAITH,  
B.CO1VI No.1, 1STELOQR,'A  
A.s. INSTRUMENTS,   " '
AGE 23 YEARS.  * " "

7. ALLAHA'BAT.{AE§H.g 
ADVOC.AT:E,_--_'_ « '  

ROOM Nq. "I , ' I S1"'FL(5OEl?.-,  A
vA.G.E_DT.;3"O'«?;j}_E4;AR:i~3..__ * " 

ALL 1--LRERESIDING..AT
OLD NO.'4j58.k!D2';.,'_A'. 
NEW358/'.B/'1.4.A. 
 .TRIVENI ROAD, 
~  YESHVVANTHPUR.

}'3AN"GALORE.  RESPONDENTS

‘v(BYVV:B’LEDDY, ADV., FOR R1.
‘SRIVPRAK.SH;A HEGDE K. ADV., FOR R.2 AND 3

R»~’L__TQ.~7 SERVED.)
* THIS WRIT PETITION IS FILED UNDER ARTICLE

*22.I3 AND 227 OF CONSTITUTION OF INDIA PRAYING

_ T_Oi:gUAsI~I THE IMPUGNED ORDER ANNEXUREA.
VPASSED BY THE HON’BLE XXV ADDLCITY CIVIL
I V ;IUDOE. BANGALORE {CCH~23] ON 12.12.08 . IA No.7,

IN O.s.No.2905/2004 AND ALLOW THE IA No.7 FILED

BY THE PETITIONER.

THIS WRIT PETITION COMING ON ;fi=I«fOR.
PRELIMINARY HEARING – B GROUP BEFORE_”‘«TH_E
COURT MADE THE FOLLOWING» j » V. ” I.

The learned C,0’U.I’1Se1;’tféfhu.ih:t§’p6ti’tiOY’1e1″‘Virlakes a
submission that he withdraw this

petition. His; ~s’t:bfniss:iOI1_ is’ p1«aGé'(_i. Oh ifecord.

“‘AécG.;;;1irIg,)1y,_.”‘the____petition is dismissed as

urithtiraufn.

Sdfw
JUDGE