High Court Karnataka High Court

Tippanna S/O Shivaraya Dhule vs Mallikarjun S/O Chandramappa … on 19 January, 2009

Karnataka High Court
Tippanna S/O Shivaraya Dhule vs Mallikarjun S/O Chandramappa … on 19 January, 2009
Author: H.G.Ramesh


.- ..-. .. …-…n …-..u . wvun: ur nnnnnu-uxn fllurl LUUKI ur IKAKNASAKA HIGH COURT OF’ KARNATAKA HIGH COURT

IN mm mm: comer or KARKAWQ A ‘A ”

cmwrr mac}: A’_r,.am.3ARGAf ”

DATED THIS ‘THE 1918 nabs 03?


W'9RE%      
"ram Hoxrnm  

BETWEEN:     '  "

S/0 Shivé3If33′??i*’I)hi31c_V A_ *
Age:42%’y€aA3f’s,
Occ:Driver”C%_’Agfit;mtih*§ _ _’
R/ 0 Chcizfikat Layout’ at

2. Smt.;’Si::néranamnV’ .

W,/go Pail”

€15 ycars ” ———-

«Qizc: Plgnisehold
_ S!1erik§:”-Layout at Aland

3, “Chax1c:?:awiva

Wfo Sshettappa Kale,
Age: 80 ‘years

4 ” ‘AF;/_O Siierilcar Layout at Aland
.Tq;’23.1and, Dist. Gulbarga.

..PE’1’I’TEONERS

(By Sxi Amect Kumar Deshpande, Adm)

W.£.N0.;1,%3S:’ 2008

_. ….r.—-_..–…e–..—. -wrc

.-..—us Irturnfiifi u I!\iFl”I \n\lIuI!\’l’\JI”” I\l’|I”‘f’\II’\!\F\ HI’??? 5510*’ Gr’ WNATAKA

AND:

Mallikarjun

S/o Chandramappa Shefikar
Age: 35 years,

Occ: Agriculture
R/0 Sultanpur Gajli at Aland, ”
‘I’q.AIar1d, Dist. Gulbarga.

V _ % ..1§Esp0Nm:N*r
(By Sri s.M.cha.ndrashekar, A¢1v=;._;: ; XA

This Wgit-Pctitioipz u::;d~e1;.Arti¢1es 226 and 227 of
Constitution {of jE1’1di.a ‘*pri3;ying<_ to "q'11a's'}1 the order dated
3{}.C)9.200$"pé,3.séd< by thc. __1ea;zi¢d" Add}. Civil Judge (Jr. D11) at
Aland, in OS 55310545/:2co8~..'w1 12A. tinder Order 1 Rule 10 of
CPC, thc2—-¢rfi.§i4cdV’:€:t?13y”¢:2f’whi¢h~is at Am1cxure~E.

This ‘pctitfioii an for oniers, this day the court
made the i’o_11c*.ving_: ‘ ”

._ Kumar Deshpande, learned ctmnsel

apfiemvifigvfbr the petitioners seeks leave to withdraw the

H H ” méifi 13¥é’ti1:ioa:1 with liberty to challenge the order that
” be passed on the application filed by the

% “defendant under Order 1 Rule 10 of the cm to implead

the Town Municipal Council, Aland.

2 ‘§ /.

Wjx

, …………… ,,_,,,:’ ..,.,…..,..,..,,,, “N,” ‘_wm” _ _
R : vi” muuvnmaa mum uuuxi ur nnmuntana r-mart-I Luau: ur Mucnnunan mun |u\J’U!£i’

W.P.No.40638/2908

Leave as sought for is granted; the

dismissed as withdrawn.

Petition dismissed.

Dkb