Karnataka High Court
Smt Geeta C H vs The Karnataka State Warehousing … on 13 March, 2009
..g_.. xn THE area couar or KARuamAnA.Am BA§§a:¢§$ g -RTED THIS THE 13*" may 09 MARCH} :60? 'R BEFQRE THE HON'BLE MR.JUSTICE S,A8bUL QazEER" " MISC.W 1426/e§a Efi " WRIT PETITION No.a952 Q? zésé :§~RES}'" BETWEN: ._ _~w f=' SMT.GEETA C H'H_ 15.5. A a_ _.5, "W 5/0 LATE sHR:5HANU&ANTAI3a"» _ AGED RBOUT 20 ygaag, '-- =~ RXAT 3RD €R®B$fiP' 'E" .a RAMALINGAy3A_coMEQmfiD,*,' CHIKKEGOWDANA_DGDDffia u * MANDYA. . *1"*' PETITIONER (By 3;; SINESH S KEDLAAS, ADV.) ._. .: gamma-.9---- ' TEE KARNATAKRlSf&TE waaaaausxws 3 xQQRPORB?EON _ =,No,43, PRIME RGSE ROAD, _ QANG$LGRE~ 569 025, "RE§RE$aTNE§~BY ITS fimfimaélws DIRECTOR. ... RESPONDENT "%;gay 3;: K.HIRIYANA, REV.) '3 3f-, ~THIs MI$C.W ES FILED UNDER SECTION 151 OF '«_ gong or CIVIL PROCEDURE. THIS 3'-'EIE:?C.W COMING CW FOR ORDERS THIS BAY; THE COURT PASSED THE FOLLOWING: -2- O R D E R
Since the main waft’ petition? ha§a beén
disposed of today, the Misc. w~”‘:–é:25»f’é:9<-goes',V-
not Survive for consideratibna and it* is
accordingly dismisséd_ as," havihQ._Vbec0m§*
infructuous.
Iudge