High Court Karnataka High Court

Sri S Narayanappa S/O Late … vs Sri G N Srinivasaulu S/O Narasaiah on 29 October, 2010

Karnataka High Court
Sri S Narayanappa S/O Late … vs Sri G N Srinivasaulu S/O Narasaiah on 29 October, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29"' DAY OF OCTOBER, 20_1o_i

BEFORE
THE HON'BLE MR. JUSTICE A.N. %yEJNuGOEAeLA~'Vio'ow<OA V':" E» 

WRIT PETITION no.31932x42o;o'Ot{'OM{cPc) '=f;.,..  at

BETWEEN:

Sri S.Narayanappa,
Son of iate Siddappa, V
Aged about 61 years,
Residing at 2"" Cross,

Opposite to Nandi &   'V

Ganapathi Tempie;-_
Basavanagaija; _ _
Marathahaiis' po_st,'*-" 

Bangaiore ----,56»0  "    '

(By  E 5

AND:

Sri G§.N".S.riniva'sa_uiu,

 ..,_So:..LG~f maraisaiah,  ~~~~~ 
 'A'ged ab'out.44Qyears,
   Residiang-,at .i\io_.4()1,
"i#3_a'?:._a th 5' 'Layout,' V 

Kundaiat_:a'!'ii;_ 

 _ Bang-aio-re -=~'S6() 037.

  V~Iif'T{BV;}'sn S.Ra}'u, Adv.)

 PETITIONER

 RESPONDENT

This writ petition is filed under Articies 226 & 227 of

wttafe Constitution of India praying to quash the impugned

order dated 4.3.2010 passed on I.A.i\io.’_5_.__ in
O.S.No.6009/07 by the XLIV Additionai City Civil and

Sessions Judge, Bangalore produced at Annexurefe
aiiow the same. ‘ ‘ ‘

This petition coming on for preiiminary Hejarirjg

group, this day the Court made the foElowing’i””‘*- .
QRDER ‘ ‘ 1 M i

Sri N.3.Ramesh, Iearneidrzounse! Vfc.r_ the “«petit.ioiner, = L’

after arguing for some time, y_seei<_s'r!eave' of..t_he_FCourt to
withdraw the writ petit'ioh..with§,'iib'e'u=ty..':bei_ng reserved to
raise a ground in the ap'p'ea:i'gir1'r;ase goes against
the interest of..t4hej:petiti':oner:

Keeping' 'i'n.Eyiew::3:§;hejiisuihinissioriv"made by the learned

counsei, wvrit petition"staynd«s__i'dismissed as withdrawn.

. . . . .

.’j11d<3e