Karnataka High Court
Thirumala Rao S/O Ragimasalawad … vs Smt M V Jayashri W/O M V Jayashree on 27 January, 2010
W.P.NO.3 1413,/2008 (GM-PC) IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 27TH DAY OF JANUAREE? ' A BEFORE" T THE HONBLE MR.J1}STI(iE.Ai4I;.G.RA1\1f.EAS'i-I w.1=>. No. 31413/e2f¢o8 (emificieiie A Between: ' V' in V' R. Thirumala Rao, V' = 1'..- S/0 Late Ragimasalavsfad 'Su.bba..I?a0,- ' Age: 38 years; 'V R/0 Thatti_1<efe.,_ Dist: Davai1_§1gere. .. PETITIONER (By Sr:5FJ. _ ' V AND : i WV,/O-vR."TI'12ft1.iI1ala Rae, Hindu, / :3'. SAath"ya;naj'rayana Pet, Beiiaiy, DiST;_:_ Bellary. .. RESPONDENT _ Théé Writ petition is filed under Articles 225 81; 227 " Constitution of India, praying to quash the order _ dated' 19.8.2008 passed by the II Adcil. Civil Judge (Sr. _ DB), Beilary, in M.C.No.6/2007 viden Annexure-A, and This writ petition coming on for orders this day, the Court made the foilowirigw $0 W.P.NO.3E4E3i'2008 (CiM~FC) ORDER
Learned Counsel for the petitioner seeks leave to””‘ it
withdraw the writ petition. The writ petition—-».-i.:s:~..:’~i’
accordingiy dismissed as withdrawn.
Petition dismissed. S5! it
sub/-