Karnataka High Court
Smt Jayashree D/O Late Sri. A … vs Sri D N Rajashekaraiah on 9 December, 2009
EN THE HIGH COURT OF KARNATAKA AT BAr~IC:«.@f;%:,ORE
DATED THIS THE 9"' DAY OF DECEMBER,
BEFORE;
THE HON'BLE MR. JUSTICE ANAND BTTTHTATREISISYTV "
WRIT PETITION No. 82i%5i_'_<:g_1": 20O"8~.V{(&:}Iv:.'1*'¥C.f{C)VVV
1. Smt.Jayash1'ee, _ j 1
Daughter Qf'I,fate Sfi;'A.}S}'agar§§a, 1 .. "
Agecifibnfit' ,Y ea1*:;.,_ " "
Residih'g{a_.t 510%.': 5To;«:z2'"i _C-ross,
Behind Kuf;Ta~rasw§ian__y" 'Layout,
'Bzin.géilL)ré. V . "
' 'Smt.Swe'tha;' V
V' D;._aughte:' of LT~c'Sri.A.Nagaraja,
. 3 A'g.r;§d.;;{bout 23 Years,
_ H.R'€:3idvifig_at..N().6/E6, 'C' Street,
~. " Nee':l'a-s_an;d1"a,
A Ba..;Tg_a4i.§;'re--560 O47, ...PETITIONERS
EN.)
{By Sh.1¥i...§{.P.LeeIadhar, Advocate)
. Arm'
Sri.D'N.Rajashekaraiah,
Son of Late D.Nan}ur1dappa,
Aged about 72 Years,
Residing at Eshwara Krupa,
3
!\)
No.16, Surveyor Street,
Basavanagudi,
Bangalore--560 004.
2. Smt.R.Char1dra Devi,
Wife of Late A.Nagaraja,
Aged-a bout 45 Years.
3. Sri.N.Yuvakumar, _
Son of Late A.Na:g.arajtt,y.t"""
Aged about 25 Yea1:$._'
Sl.No.2 and 3 a1*e:t1"e's'id:i'ii_g; * i _ «V
at No.3f3li8'g'.1y72, 13,1?' l8/l.:tih,
Attigupp:e;_,.V ay.ari'agaf; .
,Ba--ngéilo_re#§§éO_040,, V' C' V V
And e'arrVying7'i.or: .B'us_iness.
At "Janati1'iFt)ot»tWle.ar'K C
Shop No. 1.6/G--'4,i (}.1_'ot:rid Floor,
Du1~g-am;vCotnpieig A
é C " S.urveyor_ _Street.,'
iDAi'.D.V.G.iRGaé;l
2 , _B:-gsavanttgtldi,
C. _f';»;;n§2ilQ1*€;-560 004. RESPONDENTS
Advocate for Respor1dent.No.l)
This Writ Petition is filed under Articles 226 and 227 of the
i":Cortstitution of India praying to quash the order dated: 13.12.2007
. fpassed by the ill. Additional. City Civil Judge, Bangalore City,
Bangalore, in O.S.No.9129/2006, rejecting the I.A.No.II, under
Order I Rule 10 of Code of Civil Procedure, 1908 vide Annexure--
A and etc..
5
This Writ Petition coming on for pre-1i.mi_nary hearing in 'B'
group this day, the Court made the following: -
ORDER
The Counsel for the petitioner fiies a memo ih’7;:t_Tir6
may be permitted to withdraw the petiition.’
2. The memo is placed
dismissed as withdrawn.