Karnataka High Court
Smt Neelawwa vs The State Of Karnataka on 3 December, 2008
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
THE HONBLE MR Jus'i*1cE:;NT.2éU1§m 12A~ '
WRIT PETI'I'ION No.3oQ41/2eQs'(z.Vs--12::;'s;._: I
BETWEEN:
SM'? NEELAWWA V . _ '-
W/O CHAHDRAPPA HADAKAR
AGEABOUTSOYEARS ~
occ: ADHYAKSHA 'FALUI_{A PARKE,' 'YET -
RANEBENNuR.;D:sir_.aAvER:, ~
(BY sRI.DIr€EsHi.;~§,;;uLKA§:N§' )
AND:
1. THE smm 0:9' KARNATP.
REP, BY SEC;RET.&RY'-DEPARTMENT 0;?
R14? RAL.DEvEL0mEm' AND PANCHAYAT
RAJ, M,S.BL!ILDING'§5ANGALORE.
2. Exmcviiatm OFFICER
'. TALUK. P.=3NC;'~:AYAT RANEBENNUR,
- DT7.'HAVE'g"3I
. 3. I?iX'fIN'!§Rfi{§0UDA,
" -(3? sm' K.v1m~I¥AvA'rHz, HCGP FOR STATE)
_ S/0 ~~F'A'i{1RGOl}DA PATIL,
" .. AGE ABOUT 28 YEARS,
V. 009,: {IPA ADHYAKSHA
' '"3-'ALUKA PANCHAYAT RANEBENNUR
- DIST HAVERI.
3 ...RES?ONDENI'S
Law
THIS PETITION ES FILED UNEER AR*r1cLEé§é26--' ;6.':~>fr::-'V ':22?
OF' THE c0N3I*i'rLmoN 0? mam PRAYING '1*_ Qu.AsHT'T.HE'
MEETING NOTICE DATED 4.7.2093 BEARIr~_§G"Nog'TA 'PAAVRA/Vi.
sa SA/2008-09 PRODUCED AS AN<m2:xLI'RE_'--c_. JSSU_EI)'i3Y mg j
RESPONDENT No.2 AS NULL AND '7'(OIl?,L j. '
THIS PETITION COMING on F’O1’% ®i¥DERS.%.’r §I’IE§ 91:13.1″;-*:*H:1s’:,
COURT MADE THE FOLLOW’ING:-__.
The learned cQ1L§.§c:1w.fov1j submits that
tins’ Writ 7be€ ‘V having become
vx’i’.he’–sa1dV’ is placed on record. Writ petition
is dismissal as Bééome iafructuous.
U _____ ‘
Judge