IN THE 3193 COURT 0? KARNATAKA AT BAmé£Lofi$.f* "
DATED THIS THE 31" DAY 0? OCTOBER 2@Q3:~_
BEFORE 1
THE HON'BLE MR.JUsT:cg_s.fi;$A?YAmARA:§xA 1 "
R.9.s.c.No}af/2oo8"»
BETWEEN "H V'
SR1 T. RAMAKRISHNAGQWDA V
s/o N.THAMMAPPAGoWDA,~».<
AGED ABOUT 51*KEARSg ___
ADVOCATE ANS NQTRRE X 1
DOOR No.51; ';V*~i_ -,a_=,
GOWRIKOPPAL MAIN RoAn;af~"'V
HASSAN, -------- ~~.'~ 'as.*»';
. . . PETITIONER
(BY sRi»n.?RAMQ§{jAbv{}»FoR SRI K.V.NARASIMHAN,
ADV.,} ' * ' ; a r
. 1; -SRi"V}S§INIVASAIAH,
«_'SfQ*LATE-PUTTASWAMAIAH,
'~AGE:53 EEARS
1V2. 4"sM?,&;vANAJAKsHI,
» W/Q" SRI V.SRINIV}-XSAIAH,
AA ' ---_'AGE1D ABOUT 61 YEARS
"BOTH ARE R/O: DOOR No.6,
14"'cRoss, 6"'MaIN,
V.V.MOHALLA, MYSORE.
... RESPONDENTS
THIS RFFC IS FILED U/S. 115 O2′ cE::.]’E»/”E
SECTION 19(4) OF EEMILT COURTS ACT p@m1MsTTTEE*3
ORDER DATED 24.?.2008 PASSED IN G & w E9,14i2eoG;f.
on THE FILE OF THE JUDGE, FAMILY COUR’I”,.__ MYSOLRZ-Z,”
THE PETITIONER HEREIN PRAYS TO SET” ASIDE ,TEE_
IMQUGNED ORDER TO THE EXTENT DE PETITIONER”HEREIN’j
TO FURNISH THE DETAILS DE ,DEETHi EENEETTs*,oE,.
DECEASED s.9ANKAJA. ‘D
THIS R.P.F.C. COMING DE FOR cRDERS:TH:s DAY,
THE COURT MADE THE FOLLOWING: ‘
,0 R D,EjE.’
Sri Framed, leérnedficéfinéel,appearing for
the petitioner_ haé “filed _al memo seeking
withdrawal of Ehe revisiofi fietition.
Memo is takefi<dnJrebord. The revision
petition ié'dismiséed as withdrawn.
Sd/-.
Tudge
“*axTL.