Karnataka High Court
Shivanandappa S/O Shnkrappa … vs The Director Of Marketing on 1 December, 2009
EN THE HIGH COURT OF KARNATAKA
CIRCUET BENCH AT DI-IARWAD
DATED THIS THE 18? DAY OF' DECEMBER, *
BEFORE,w__
THE HONBLE MR.JUsTicE;He_E1LLAP?A
W.P. No. 6233:3';'~~'2i009i ':A1§Mc)
Between: t» V t '
Shivanandappa _ g_' V
S/0 Shankrappa Baddiyavar
58 yrs, occ: Director _
r/0 Anur, Tq; Byadgi E
Dist: Haverj " .. PETITIONER
(By Sri. 12%'. ps_::;, Aelv)
ANDZV; _ _
1 'D1rect61§Z.tjc~£t »M'aT.£{efing
No111,'RajbhayIan Road
_ _ BaI1g;a1pre~0'1 ' '
V' . %The'vAgric1EItiif2iI Produce Market
(J ,
V Committee, Byadgi
_ "R_ep1:d fpy'--"1ts Secretary, Byadgi
P;St;7e§}a1ri
1'feia}o:*', 1'/0 Byadgi
.. Tq: Byadgi, Dist: I-Iaveri .. RESPONDENTS
(By Srl K Vidyavathi, GA for R-1
Sri Shivaraj P Mudhol, Adv for R-2)
L'//.
This WP is filed under Articies 226 85 227 of the
Constitution of India, praying to quash the impiggned
order vide An.nexure--E dated 23/24--3--20G9»._Wand
Annexure-F dated 2543-2009 passed by respondent' A'
This WP coming on for preliminary hearing K '
the Court made the following:-- _
ORDER
The iearned counse1i’t”_or._Vthe ipetitioneri’iia.e._,ifiIt§d a
memo stating that in the passed in
W.P.No.64028/2009; wgéit petuitionnidoes not survive for
consideration and A’ may be
permitted
is dismissed as
”
gal *’
NDGE