High Court Karnataka High Court

Sri Mohan Kumar M P vs The Commissioner For Food And … on 12 November, 2010

Karnataka High Court
Sri Mohan Kumar M P vs The Commissioner For Food And … on 12 November, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BAN GALORE

DATED THIS THE 12th DAY OF NOVEMBER 2011

BEFORE

THE HONBLE MR. JUSTICE__AJI'_I' J.C3UI\I;T_1?;¥;"'::  2:   E
WRIT PETITION No.2235/zoaeéciwqérmsjiA/EE

BETWEEN I

Sr1'.I\/Eohan Kumar M.P.,_. _

S /0.Sri. Parame shwarappét, MI

Aged about 25 years, " '  *  

R/0.Mathuru, Allgatta Post";  '

Hosdurga Talukg'  3'  _  ' 

Chitradurga        """'.'..PETITIONER

(By sr1l1,.axé:E;nai~;yéifia,.Adv.)E'[  
AND :
1 . The CO.l;I1l'f4.}niSSiOI1(V3f"..VfL3F'. "  4.4 

Food and"C.ivi1 S1J.pp1_i€'S;
Cuxgninghani Road,

 ',  'I   ..... .'

 ._ The '  Coznmis sioner

E' {.FOQ::1)x," Cifltradurga District,
Ch_itrad.?.1rg-.3."

 The Tahsildar,
  H Hus_ad1jrga Taiuk.
" .'A£'1Qs;é1durga,
Chitradurga District. ...RESPONDEN'I'S



This writ petition is filed under Articles 226 and
227 of the Constitution of India with a prayer to_-~.set-

aside the order dated 05.12.2008, passed by the.._R2_,

vide Annexure  as unjust and illegal.

This writ petition coming on for order:;',:_:""th.is: M

the Court made the following:

ORDER  

The learned counsel ap’pie:aring.v.ior_V’
submits that the writ’ ,pAet1t;ion”.nld’oes.._&not0’survive for
consideration. Z V 2 %

Petition stands ‘{_a.s____Vfiaving become

infructuor_.;s.”w~.i’*
Iudéé

_ SPSA