EN THE HEGH COURT OF KARNATAKA AT BANGALORE
DATE?) THIS THE 28"! BAY OF' JULY 2009
BEFORE
THE H()N'BL§3 MR. JUSTICE AJIT J,GLIN'«=é{AI{V'~V~: ' ' H
WRIT PETITION No.1 9069:/2:39(GM_%Efc::; n
BETWEEN :
Srifihakradiixar,
S/0. C.Surya Narayana Rae,
Aged about 85 years, V
Rat No.6» L i 19/O5,
Padmarao Nagar, A
Secundrabad — .560 “-025].
(By S1ffi.–G, V’;.Shé.shiki:a}ar;
‘ -Sr}, N. Sea
S£’i4.Yr?:sh’-:1 }$}iis§}1*’z:+., Advs. for
. _ M,f”S. Legai’ inc.)
§¥fo.€3ha1§-é;g:%hje1f,
Aged:-.a¥;)Q!;:i: years,
‘ IR/at: E¥3{;.55§, 2%’ Cr0s$,
— –. B}10<:k,..- 13rd Stage,
_ v~B*3.sa§*eshwar Nagar,
' T.B€¥»_"f3'§Gior6 -~ 560 ()'?9.
£1! RESPONBENT
This writ petitiorz £3 filed under Articles 226: and
22'? cf the Constitutien cf India with a praycr 1:0 quash
the impug1ed ardtzar dated 06.06.2069 in
M.C.No.213S/2008 pending an the file of W1 Additional
Principal Judge', Family Court at Bang-aiore ax Anrmxxgre
'A'. 1
This writ petition coming on for
hearing, this day, the Court made, the following: V '=- %
ORDERj"=.
Learned COl}I1S€f1 for the pefitidners »a=
for withdrawal cf the writ V
2. Memo is 0;} Petition stands
dismissetf
s_a/§__
% ‘Judge