” =A_GEI3_”H§3Q§J’F :34 YE’AF:.s_,.. «
” C iO,NARAYF.NA~ SWAMY’,
‘.{}Gi2AP.PA–.BUILDING,
‘ BANCzgLLORE.56j;.3’092. :RESPONDEN’I’
“§>1?**;*;~1.1i«; C{‘}NS’1’I’£’UTlO¥\l OF’ INDIA PRAY§NG TO QUASH THE ORDER
_ _I5A’I’r’3D. i?.S.11.2G08 PASSED ON THE APPLICATIONS FILE!) BY THE
.._ “?ET;?’I’IONER UNDER SECTION 151 OF’ CPC IN o.s.No.357/2006 ON
FELE 0? THE CIVIL JUDGE (JR.DN.) AND JMFC, AT
“(If-IICEQALLAPUR AS PER. ANX–A AND CONSEQUENTLY ALLOW THE
IN THE HIGH ceum’ op KARNATAKA AT BA_M5§§AI§{1i§:E _
DATED THIS THE 03% DAYQF j
BEFORE:i.__ % % % M
THE HON’BLE MR.;JG.$’r1CEB’.s,PAj§IL.; L}
‘WRIT PETITION 303.1543 ‘ ..’iGiu-cPc)”V
BETWEEN: ‘A ‘ H “
SR¥.P.M.MUNIRA.JU, — _ V
son or» LATE.MUNlA’P§’A, *
AGED ABOUTSOYEARS, _ Z. vj
RESIDING AT PlJI%3,RA§3AGAD’DE;VILLG.F33§,
DIBBUR POST;
CHICKBALLAPUR ‘T-A§i;UK aIS*§_’i’?l(}’1″. I PETITIONER
{sRz.T.s1;*j1VN1\};u§sAi~;f_,;_aa1*}5sV(L} ”
AND: ‘ V ”
SMT.B.K_.ROOP”AKAIA@, R0693,
WIFE op P.M.MUb¥IRAJU,
‘ c’;;eoss_;’ »$HALAR.:NAGAR,
BYATARAYANAPURA,
THI$ AWRYT PETITION IS FILED UNDER ARTICLES 226 AND 22?
APPLICATION IN THE ENDS OF JUSFICE AND ETC,
THIS wm’ PETITION COMING ON FOR oknggs-,«” p:’A¥_,
THE COURT MADE THE FOLLOWING:
onngg.
Counsel for the petitioner files
out of which the present writ
disposed of and hence, .i£1fi’ucmous.
Placing the Memo on * is dafi isscd as
infnxctuous. I
Judge
JL