High Court Karnataka High Court

Smt G K Rahmatunnisa vs Sri T F Touheed Ahmed on 24 March, 2009

Karnataka High Court
Smt G K Rahmatunnisa vs Sri T F Touheed Ahmed on 24 March, 2009
Author: B.S.Patil


_. 4 ..

2. Though this matter is called twice, there: is f n.o
mpmsentafion for the petitioners on both the ”
appears that £316 petitioners are not interested ‘
the Writ petition. Hence, the writ pefiifiéfi’ ‘ is

defauit and non-prosecution.

EJKS