High Court Karnataka High Court

Sri Dharm Sa Amba Sa Kabai vs Smt Veena W/O Dharm Sa on 16 June, 2008

Karnataka High Court
Sri Dharm Sa Amba Sa Kabai vs Smt Veena W/O Dharm Sa on 16 June, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana


, «. appeal.

2

This Writ Appeal coming on for admissim fiey; _ ‘4
Sabhahit .1, delivered the renewing:-‘ ~ 4.

When the matter was
counsel appearing for takeiz for

reporting settlement and today.

Meme appearing for
the petitioner is not
intems’:ed and the appeal may be
counsel appearing for

the szpfpcllefit sizbfiiits that the appellant is not

submission and the memo, the aiapeal
is dismissed Lag withdrawn.
%
§mfi@%

3%§§e