High Court Karnataka High Court

Smt Salamma vs Sri Maruthi on 19 October, 2010

Karnataka High Court
Smt Salamma vs Sri Maruthi on 19 October, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE_..___
DATED THIS THE 19TH DAY OF OCTOBER, 2010;"f?--«.:J"'ETA

BEFORE

THE HONBLE MR. 3USTICE A.N.VENUG.QPA:';A"CS'{§$N4E5A,:'_g  

wsm" PETITION NO.22343/2010 :{'C3P7|--C:EPCVA)'    

BETWEEN:

1.

Smt. Salamma,
W/O. iate Balakrishna,
Aged about 59 years.

2. Srifiarigovinda, _ _
S/0. iate Balakrishn’;:a_,j
Aged about 3Q.–yc=ar53,V__*;’_ * ‘ .. .

3. Sri satish,Kgm”a;f _ ‘V T
S/O. late:Ba|akr”is5h_na,7’:_E ‘
Aged about 2.6 yea:.;~’;.-.V’A * , ”

All are residing at N”O.27/4,’
“UdayaVS_hanka”r Coffée V’u’oT’ks”
_ Magadi_%_Mai’n ROad;~… V
‘BaAnga.EI.t5re2,__~: 550 023.” “””
. p , ..PETITIONERS

(By Sri R.MOhan Kumar -Advs.)

OTEOTEJ_t.\..r\.,I.O.,;.

M.a.ruthJj

‘ S’/”(_3..i_af§_’. T.Rangaswamy,
Age-d about 60 years.

2. Smt. Lakshmi,
W/o. Sri Maruthi,
Aged about 50 years.

Both are residing at No.58,
6″‘ Cross, Magadi main road,
Bangalore – 560 023.

. A_ ;’..ARE$i55t”,’ixi{V):tE–i\§TS’–iy

This writ petition is fiied under A:itieiree’226’_.ierid
Constitution of India, praying to caii-for records ar.nd’.Vqu_vash_i§the _ v

order dated 15.7.2010 passed on I.A;_Noi.»14 inrQ.S3,9j3O1:,/22005 on
the fite of City Civii Judge, Bangaiore at Anriex_ure E and
consequently allow the I.A.N,Ci”-1.2%}. —

This petition coming on for this day,
the Court made the foE3.owi’rigV:,–.– _ V ” V.

Learned” has fiied a memo to
withdraw the”i_w’ri’t ‘petitTifo.n ‘rsiV_r1ice:”{$39301/OS was decreed on
22.7.10 in favotirvof the -respio’n.ti’ents. It has been stated that in

\/:_i«ew._of event;”‘th.e___writ petition has become infrtictuous.

“Tiin’«.\i’ieAwi.4o–f_xthe-rnemo and the submission made, the writ

petition is««._disrnissed as having become infrtictuous.

Sdfi

§isid§3