Karnataka High Court
Smt Usha Rani vs Sri R Prem Kumar on 8 September, 2010
IN THE HIGH COURT 0? KARNATAKA AT BARGALORE
DATED THIS THE 8"*DAY or SEPTEMBER, 2oi¢,",
BEFORE:
THE HON'BLE MR. JUSTICE A.S. PAcEaiEoEEf.
waxw PETITION No.l643O ggmzoos §GM~cgg;V'=7
BETWEEN:
Usha Rani,
D/o. Late Srinivasaiah,
Aged about 41 years, 'V. 5 ,
Gayathri Nilaya, Cross Road 5'
S.S. Puram Post, it *
Tumkur m 2. _' A,"ig,'_ , 0*.f{§~'pET:TIoNER/s
[By M/s. K.H{4J§gEdish @ M.n;,Esni:eddy, Advs.}
AND:
R. Pram Khmer, E
S/o. Ramachandriah, _
Aged about 4l'years,
"*Savififl$iwNilaya,"-.Hv .....
lxjcfossf Gokul Extension,
0VBaddihalii,VTnmkur -- 3. ... RESPONDENT/S
{Party--in¥person}
'k'k'k
Vlfhis Writ Petition is filed u/Articles 226 and
_ 227 of the Constitution of India praying to quash
._"the% order dt. 28 10.2006 passed in G and W.C.
u"fiofi3/2005 on the file of the Learned Principal Civil
hJudge (Sr.Dn.) and CJM, Tumkur vide Annexure--K to
"'"the writ petition.
This Writ Petition coming on for Final Hearing,
this day the Court made the following:
ORDER
The petitioner and her learned counsel ebeent.
So also, the respondent is absent.
The petition is of the year_2UQ6{5hIteapoeeze
that they have no interest ‘in _prosecntihg5 the:
petition. The petition is oiemissedfiforndefeuit.
Ksm*