Karnataka High Court
Puttappa Mahadevappa Kallihal vs The Divisional Controller on 28 July, 2009
IN THE HIGH comm' 01? KARNATAKEC A u
CIRCUIT BENCH A1' Zbiiamaggb I 'V
DATED THIS ms 28"? DAio_jé--q{3LY;"2§5¢29 A. " A
BEFo{RfE._%' T % V
THE HON'BLE rv:R.Jusr1jxcE Lsefigwkksnmaflasbunm
wan' P£."rI;rIés(§;M-RES)
BETWEEN:
PUTTAPPA re4AHADr:vAP?A--V;;ALLIHAL,
AGED AB0U'P,5G--':1ZEAR'.3, .. é "
R/O MELm:§21;L;?o '1?E:RAI31GA§UR',""V~--
'I'Q.AI~ivE)D1S'I'§'i4!3=.%\,{Ei2:I. _ _-- .. PE'I'I'I'ONER
(13? SR! wv. ABSENT)
'V " Tné'; niifzsaéirzgn CGIEROLLER,
' *§~Ig3s3lERI, suammson, I-IAVERI. .. RESPONQEHT
A {aé'v.§¥."1éii';..x;§gi¢2i~z1, ADV.)
"TfiiI8 PE'"f'i'-'i"'i()}-N IS FILED UNBER AR'I"i{3LE$ 226 AND
em':-1:2 C£.'3'3*.§:S';i'i'_§'.i.J'rIDi*5 9:? 3mm maxi-N-G Ta QIIASH
'_ A¥§I§"1'P'.X-F PASSEB gar ma migsmx-932$ cm aamsa
,a?:'a% ALSO To Q1-J-ASH AHNEX cs mmn :5.5.2ma
HEELISHED ifl KAR-EADA PRABHA NEWS PAPER "BY THE
magsmmawr m'. 13.5.2993 so FAR ITEM. 240.11 is
CO-NSERN EB' O'N-iii' AND ETC.
2
T1113 PETITION COMIRG ON FOR _
HEARWG EN 'B' GROUP, THES DAY THE COUf?l'<.MAi)E THE V'
FOLLOWING: --
None appeals for the "
2. It isa1;bm.;:te¢i };yiA§§;§,%;i;1é; learned
counsel the manager
of Pattan Shetty has
eve1n% £i:x§:- -'of the stali in question to
the respéngient; of the licence issued
. fmf stall in Guttal bus stand.
' .. i:h¢reto, the respondent has issued
advemsemeiztk inviting applications. Hnwaver, because
of {E13 of the writ petitaian, no further progress
V’ ~ Consequently, the stall has fallen vacant
ivitfxout being used by any body.
29?
3
3. Since the pefitioner has already vacatieidithe
premisses, no useful purpose will be
continuatien of the Writ proceedi.I2.gs,._ « H ‘ V
Accordingly, writ peiitign *
having become, mfnxctuouséi 1’1:__ is o;fi§11VAVvvf?for the
respondents to law.