Karnataka High Court
Smt Gowri Poojary vs Mrs Suneetha Umesh on 5 January, 2010
I IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 5"' Day Of January 2010 [V T' BEFORE 2 THE HON'BLE MRJUSTICE RAVI MAL1MA:THjV'_AVY. % I/I/RIT PETITION NO.69.26/2_00.7_ 1(GM_-éO?2 C')'YY'.'jV A BETWEEN: 1 SMT GOWRI POOJARY _ W/O LATE CHENNA POOJARY, AGED 77 YEARS R/AT THAITHOTA RORAIBEWU UPPOOR VILLAGE 8; ROST ; A UDUPITALUK & POST ' 2 SRI SUNDAR_A'P__OOJ.ARY"3 _ ., W/O LATE;CH'Eqx1:uA ROOZJARY " AGED 'V ._ R/AT THAITHOTA"HORA.IjaE'TTu ' UPPOOR'V.IL'L/EQGE & POST " ' uOuPI'ATAL'L:JTOST'~._" _ . A ' - PETITIONERS ' ' [By S;'T["."r'\Sf'IO_.l<V°':'-'l,<'3fjélflahalll, Adm] _ 1 ,,M§.RS.S!JNEETH*AQMEYSH ' v--w'/OELIMESH SURATHKAL ~_AGEO AB_OU--T 45 YEARS ~ [R'/ATAv--vr3-'eO"4._L_ . *-ROc"R.Av,ENOE', HINDUSTAN NAKA 3 r, D/Ix.HISAR(W) I~1l_,_fl"-'TBA! 400 068 DJ I I 'RESTDONoI§'I«I.TSi;_' (By Sn' I"-fiangunath for SrI.BipIn Hedge, Advs. FoIf-.R'1~.&'~ R33) ' TIII5 WRIT PETITION IS o_I\IioET<_-A.V'RI*I<LgI2.'E /1) . THIS I_:.T=F'ETIfT.Io'r§li'jj«I.fo--neI:.INCa3 ON FOR PREL1MIl\lA'R"r' HE,:xI«III=-Io...In_*'e.:'_"GRQLIPI-.TH.IS om/,.v"'THE COURT MADE THE F' 1'; L I_.~;3 W: N G: _ llllIlIo;i;e,D_:...a of thlewlmemo filed hy S-ri.BI'pin Hegde, "iea":in.ed= respondents 1 to 3, he is permitted to
I.lvIIIII.I__favl ,I.A[Ix:t3V.vIII Filed In 05 No.21/2oo4 on the file of
-~. the PrIrT’AANOIV1II having been ‘withdrawn, the
_iITI;iIIgr’Ied order would not Survive.
2. In view of the withdrawal of 1.x1\.No.\/III, the
l3F{73SG?!’lf petition also would not survive for consideration
OVA”
3
and has become ‘mfructuous. However, the res[3or{d’eyr1ts
are granted liberty to pursue such remedy as a>vra}’§’»a:b_’ite’.j’to
them in law.
Accordingly, the petition 1:;
beco me mfmctuous.
l
m V ‘*’
d i’S’r”n.._i Sise CE — . to y if) g