Karnataka High Court
Laxminarayan vs Agricultural Produce on 31 March, 2008
IN THE HIGH comm OF KARNATAKA, DANDALDRE
DATED Tl-HS THE ..._-= DA. OF
N
WRIT PETITION Nq.:473s '(E2908gA;'--E.'.N1,(:.)']
BETWEEN: 4%
1 LAXMINARAYAN _ _
3:0 SANNA VE :'{APPAR '
AGED 41 YEARS V
m";r;;Am"iir;iVii;T'i:.EE»E.ND 'afimci *EEEEiDEN*r
MANvI,§«'r-ADKJK, I)IS'!'RECI'«.RAI_CH___lJ_R _
~. I _ PETITIONER.
«By 311' AW r
1 AGR1CLIL1*zJN;NLPE-DDUCE
; 2 MANVI. EDISTRAKDHUR
~ REP Ev ITS«S.E.C.1'{
2 » D1EEc§1*o_R AGRICULTURAL
my x1__ri
':\,f.I_'r'gR!'xI.l'*._1'!'.VI!_'.*5(I=Tr, INFANTRY DDA_,
- EA:~.sc';~ALoRE.
.' . DE.-ms.
is GUW
lI'k run" A vi' U
1 » _ O' THIS W.P. FILED UNDER ARTICLES 226 AND 227 or THE
'coNs'r1'ruT1oN, PRAYING T0 QUASH THE NOTICE or R1 DT.
121 3.2003 ISSUED BY THE RESPONDENT VIDE ANNEX. B.
THIS PETITION COMING ON FOR ORDERS THIS DAY, THE
COURT Nb-‘:33 THE FGLLGWENG:
I-J
manna V
The matter is listed on an application for sttty fihti
by respont1ent- 1.
2. when the matter is ugtg it it}: by”
petition, has noftheen tgiveniieiiiietttto. he submits that the
petition has-.bepoit:te’_i1t15ttt1_¢tt;ous, iiatasitiiiuch as, nothing survives
for coneideI*éttio1i}.; ,
3. Ittcleecl, has become infructuous as
nottnngt fer ctimstdemfion.
4*.” t the itetitionetends disposed of accordingly.
ll’ ._..__.l_..I._
Mr. . Chaflfiifishekmumn, if: ”
ed A.G.n. is pe.t-mitteu ta
” file niemfo of appearance ibur weeks.
I
2
“W