High Court Karnataka High Court

Srinivas L S/O Lingappa vs State Of Karnataka on 18 July, 2008

Karnataka High Court
Srinivas L S/O Lingappa vs State Of Karnataka on 18 July, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNA'l'AKA.A__'l'
BANGALORE  

DATED THIS THE 13"" DAY 01-' J"_(.J"{I:;$"'  L  _  

BEFORE,   %

THE HUMBLE M1LJUs'1'1c1sHa; 1;:{}\'?;§:1v)Ev. (_§.;1§i§5;h%ifAi¥:SH 

WRIT PE'l'I'flON fi.Q.97i3. oz:  

BETWEEN :

Sri.Srinivas.I,_.§,'    _  - 
SE0 Sri.Li::_ga}i;3.

2. The Assistant Commissioner,
Bangalore South Taluk,
Bangalore.

VJ



3. Sri.M.Appaiah,

Sic late Sri.Muniyappa,
Aged about 85 years,
Residing at Venkatapura,
Begur Hnbli,

Bangalore South Taluk.

3(a) Sri.Prakash, sxo late M.A;;paiah; C '
Aged 44 years.  

3(b) Sri.Venkate:sh, Sfo 1at¢2~;§fi;A;apaia:n§   
Aged-42    

3(0) Smt-Bhagya:n:;i@    -- 

3(a) smt:b.4§;13&» ia'té':§5 pp5vaiaghV:v

3(6) "   late 'Appfiiah.

Ali1é~.re"r§sidé:iii§s" Begur Home,
Banga1r::m»S ot1?hTaiuk:- ._ % ..REsPoM)EN'rs

 {gay s;i.M.Kas1gava Raddy, AGA for R-1 & 2,
' ' . Q -_._S'ri ffiaishnavi Associates, Advs. for R3(A-E)),

% '  '«?ri;%§s%%Wfi: Partition is filed under Articles 226 and 227 of

  of India praying to quash the impugned nrder

< "    d§fi5.4.97 passed by the 2"': respondent herein Vida Anx.L.

This Writ Petition coming on tbr arders this day, the

Court made the foilowiyz
3}?'



ORDER

A Memo is flied in the name of Sriniwgfs£’§§’;’E’;

withdrawal ofthc petiticsn. Aithgugh?

to the petitioner who is party in bnuhfiséfnot

rcprassented can the oc§§§1si_t2 ax)d’r. éveuij
Hawevcr, the authtmtigity Qf”ih§ –Mi3mo fi«I’e;3}v.whi;.:ti1er it is by
the petitioner or by .n§afn;nt be verified since

the petitioner’

Sd/-

Judge