Karnataka High Court
Puttappa vs Shivagangavva on 2 June, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" may or JUNE, 2008
BEFORE:
THE HON'BLE MR. JUSTICE A.s.pACHH£§U§QKffl'fi\
WRIT PETITION No.18461 Q§m2G06i[GM§CPG}R"d 13
BETWEEN:
Puttappa, °.M'
S/o. Basavanneppa Goudannavarj=.'
Aged about ?0 years, 'zfl 7 *
Occ: Agricultural, "*
R/o. Devagiri, = V j ' _w_',f_»
Tq: Haveri. .. _~~--,f 'ag, ;..}- PETITIONER/S
{By Sri. V,Mé8fiéélvdht;a$dva}ii
Shivagafigavva, _n_~."n_'
W/o. Ningappa K3hayarafi;~n'
Aged 80 yéars,v "hi; * V
Occ: Agricultural;
R/0. DeVagiri{%,
"*TQ: fl§v@Fi.a '=-.H» ..... ... RESPONDENT/S
i<,{3§*s:i,'s}y}shiva11i, Adv.]
-irulhk
This Writ Petition is filed u/Articles 226 and
. * 227 of the Constitution of India, praying to quash
‘-.tha_o:dar datad 24.3.2006 passed by the Additional
»x . Civil ‘Judge [Jr. Dn.], JMFC., Haveri, in F.D.P.
‘, No.3/2005 wide Annexure–“E”.
This Writ Petition coming on for Preliminary
i “Hearingw”B” Group, this day the Court made the
following:
oaxagg
The learned counsel for the petitioner files a
memo dated 02.06.2008 seeking permission to witfietaw
the petition.
In view of the memo filed; .the ,petitiofi: is b
dismissed as withdrawn.