High Court Karnataka High Court

C Santhosh Kumar vs The Secretary on 18 August, 2010

Karnataka High Court
C Santhosh Kumar vs The Secretary on 18 August, 2010
Author: J.S.Khehar(Cj) And Chellur
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