High Court Karnataka High Court

Bheemavva Ramappa Gadivadar vs Town Municipal Council on 28 January, 2010

Karnataka High Court
Bheemavva Ramappa Gadivadar vs Town Municipal Council on 28 January, 2010
Author: H.G.Ramesh
2 WP. No.66570/2009 (LB~RES)

This writ petition is filed under Articles 226.__&
227 of the Constitution of India, praying to quashthe

impugned communication found at AnneXure-Dp'sép:n_t"V,
by respondent--2 to the petitioner dated 

No.PUSAMU:ADALITHA:CR:V1VA:O9–10/10117; .j._a1d–

etc.

This writ petition coming on fem orderisidtihi

the Court made the fo11owing:–

o R”‘D;E’i__E V.

Learned Counseion submit that the
writ petition has becor:r_1ei’,”‘iinVfri–1etti.§i_is. The writ
petition is acciérifdingiy disini’ssed”ua,s,fhaving become
in fructuou_s’.’ l ‘

Sd/~~
JUDGE

Petition disf1n_isse”d,_ ‘ ‘