1 W.P.I392i!i}9
IN THE HIGH COURT OF KARNA'mK.A, K x
DATED THIS THE 03% my ;{31§';f1}}i§IE A
BEFORE: A% _ 1 kk
THE HOIWBLE MR.JUs::f_:cEA..H%;§$§%r§AVG5MdHAN'%1§As
WRIT PETITION N<j:%%1T39%215720:5:9:%« {QM--CPQ
BETWEEN : ~--
" 3ARoJIN1 1:) RAG
SRICNMADF1} V
s/0 C"NAR;'i:SIN(*~}2%. RAG %
occ:i8UsINEssm:N'<%%._'»%%_ % %
R/O I-EIQL¥.SE No.9. 294{;wARD No.62,
9TH MAIN, §%aANLI1\*»:.mTr:%ANAGAI2,
BANGALORE';
V 2.. PETITIONER
(kB%%'sR:%mm:%13:fg'sHwARA S SHASTRI, AD'V.,)
31.:/Q C BATTATREYA RAD
[C:.D.RAO),
cscc: HOUSEHOLD,
~ "R/O RATHNAMMA MADHAVA RAG ROAD,
' PARK EXTENSION, DURGIGUDI SI-IIMOGA.
RESPONDENT
O24-\,~
2 WP. 1392 E1339
THIS WP’ FILED UNDER ARTICLES 2’26 ‘S§’; 10$’, ux
THE CONSTITUION OF INDIA PRAYiI__NC%j-“i’.{.3 ‘QI}AS’H”‘i5;’E7EjI’1?T.:
ORDER’ m’.15.3..09, PASSED, QN :A.N0.1,JV.%%&g. :§)R§sE:?<
m'.24.4.09, PASSED ON :A.N0.VN} JME-‘C,
SHIMOGA AS PER ANNE.’— :” _ ”
THIS WRIT PE”T§?T}’C§§i– C{)M11§{} PRELIMINARY
HEARING THIS-. §}A*z,. ;’1’i1:«: <:otJRT MADE THE
FOLLOWING?
Leameci pfititioner flies a memo
stating t}}.a’£ 113 ‘Via!-. pféssing the prayer to quash the
éé;>s:pflav§:’€:s:évj§i$1*rié5:Aé;i¢:é:z’£<::i 15.01.2009 in O.S.No.58/2009 passed
by 2T¢«%.A%<;a1.§:ii&::;mdge (Jr.Dn.) and J.M.F.C., smmoga.
mefilo on record. Acco1'difigiy, the writ
' ::51§_1 far as it relates to quashing the order dated
&1.2oo9 in O.S.No.58/2009 is hereby dismissed.
4 w.1=_1392Ize9
4.
For the reasons stated above, the is»: K
hereby disposed directing the trial C1:5ii”i’t’t0A_V(1:isp0.-3%.: i.;2.;1\2’§:3V,A_1
in accordance with law as gxpeditiiiusly [as . A’pOssibIé:. ”
Ordered accordingly Without mfeifiice to theV_re~:.;f)0ii{ients.
dh*