Karnataka High Court
C Santhosh Kumar vs The Secretary on 18 August, 2010
1
IN THE HIGH CGURT CIF KARNATAKA AT
DATED THIS THE 18%: DAY err AUGU$.'3f"2'0'»}€§----:: LE7
'PRESENT
THE HONBLE MR.J.S.}{HE}3;;§R;'_'C};5£IEF
THE HOWBLI3 MRS.JUSfFI(§E._MA§IJUh%':
WRIT PET1T10N'IiQ.2?~1.j2;:>aé;g:v1--MMgs1
BETWEEN U
<3. SANTI-EQSH A
s/0 SR} C§-iIZ£_.<_1¥:iAI'»II~IA, « A
AGED~«AB.Qi}T
RES1.DI}\i"GA}3£if. ram .152'/A,
TRRIENINAGAR;-~ ' ~ '
'3'. NARASiPURA
is/1Ys0RE..ms'1'RIC:f. % _
» " .% PETITIONER
% % 4/ A(gy'sAR1 T'.A.YUGA§iD§€IAR, ADV.,)
1;.'rH9: SECRETARY,
GOVERNMENT 09 KLARNATAKA,
(MENES ssr & TEXTILES)
" ; 'ENDUSTRIES CGMMERCE DEPARTMENT,
"BANGALORE-560001.
2. THE DEPUTY CQMMISSIONER,
CHAIRMAN ,
DISTRICT SAND MONYPORING COMMITTEE,
MYSORE DISTRICT. VIJAYA BANK.
3%"
{T
;~¢'s;pCdf:.€ieIit._' and 2.
2
3. NM. SATISH CHANDRA,
S/O NOT KNOWN, MAJOR,
RESIBING AT NO. 126,
AHIMSAMARGA, SIDARTHANAGAR,
MYSORE-12.
(BY SR} RAMESH G KOLLE, AGA FOR R~%1»&';2.,; C %
SR1 DESHRAJ 83 SR1 P.CHmGm:AmyA R,EI)Di':*,V V
ADVS., FOR R3)
THIS WRFF PE~.Trr1o1~r' IS. FILED'"L?NDE§.fiRTIC1LES.it*
226 AND 227 01? THE {3ONSTFFUTI'ON: 05' "INDIA
PRAYING T0 DECLARE LEETER 3 DATED
12/05/2009 PASSED By" - PROIJUCED AT
ANNEX'{}RE-A AS fi.LEGAL~_A}ii) I:T_c:,;~
THIS v;'mi1§%%pE'1*rr1o%ir& cEjM1NV:3g] oVN FOR ORDERS
THIS pm; .--f;HIEFg-_JU$'1f_ICE MAQE THE FOLLOWING:
J.s.I§HE1.§AR;%"C%;;1 '(Grail %
.Nxonc;: ' 'Elie Afxefiifiioner. Mr. R.G.Ko1le, AGA for
Mrfleshraj and
Raddy, advocatcs for respondent
No.3.
“*– Thmugh the instant Writ petition, the
‘V’-..IeI’1§:’waI of lease ganted in favour of respondent N0.3
for 3 period of one year, is assaiied by the petitioner.
_
3
3. Learned counsel for respondent
acknowledges that the dmafion of the pe1’iod'{3f*
has since expired and as such, the iz1sta;1#:_..w_fi1; ”
has been rendered hlfructuous. I
4. In View of the abové;%«;;1stadiTLs:%:at peuuon
is disposed of, as havixzéitbexfil mfxnctuous.
‘ SC;/ii
. . ” Vikjfigéf Jéwgiicé
sa/-‘
‘ .1z1z_i_cx:A yfes/’:1cT._V