Karnataka High Court
Shri Gurupadappa vs Shri Parasappa on 16 November, 2009
IN THE HIGH COURT OF KARNATAKA
CERCUIT BENCH AT DHARWAD
DATED THIS THE 16TH DAY OF NOVEMBER,
BEFORE
THE HONBLE MR.JUsT1gE H.B.1LLAi1§pA"~w:: _
WP. No. 7397/2007 (Q.M;fCPr;j' 4' T
Between:
Gurupadappa
S /0 Shivalingappa Kerur
64 yrs, occ: agricu1tu.1fé"«--
1'/0 Mareguddi ' J '
Jamkhandi Tq
' .. PETITIONER
(By sri.Har;*s};'jslis/:ai;g.ur; A2§1v)"" x
1 'Pai'asappa V' < "
S"/Q Hanuma:;f}a..._Ma1Iad
46 j?I'S_, Occ: agriculture
"1'/ 0 MafcgL;dd«i.
ruamkhandi Tq
V S'/.' 'C7_ Ramappa Mafiad
,51Ly.1's, occr agricuiture
Ar/ 0 'E\/Iareguddi
" _ {Iamkhandi Tq .. RESPONDENTS
‘ , Sri G G Chagashetty, Adv]
This WP is filed under Articles 226 85 227]». the
Constitution of India, praying to quash Anmr1exu.re*aR.
Order on I.A.II in O.S.No.i70/O6 dated 18–4–S30(3?’..tjy’,j’t.h’e«
Principai Civil Judge (Sr.Dr1), Jamkhandi at J: ~
This WP coming on for Prly,,hg.__ in ‘}__-3.” .:;1ajr_, K V’
the Court made the following-
ORDER F
The learned counsel for’-,the,_petitiener has filed a
memo stating that _petitio:.ier._’rri.a3r__ be permitted to
withdraw the writ peti.ti.o.n;=. V
Accordingly, .vt11ei;_\Xrrit:_ii petition” is dismissed as
withdraxzizn. f:i\_/Ie_rnoii’o’rc1e1;e’d.: acooreiingly.
we ”
rsoss