Karnataka High Court
Sri T Hemanna vs Smt P Sheela on 28 August, 2008
1 85 2 read with Section 151 of CPC for ad~interim mandatory injunction. This Appeal coming on for admission, this day,' deiivcred the following: 4' » , " .. 1.
Learner}. counsel
Sr”i.G’B.Manjunath submits’ ‘-vifbat Eng’ –._éj13″ii”‘ “ffle;1
O.S.No.4043/200′?’ 011$» of t12i_$ ‘£1flppéalA”V§;a£ises is
Withdrawn by pmmfifl-itstgofiacfiti’ this
appeal does 110?: ” ‘
2. ‘ofjthe learned counsel, this
appeai is _dis4mi;=3éd:’as hafiigg become infrtzctuous.
Sd/-
Iudgé
PKS