High Court Karnataka High Court

Haleshappa S/O Basappa vs The Secretary Dept Of Rural … on 18 October, 2010

Karnataka High Court
Haleshappa S/O Basappa vs The Secretary Dept Of Rural … on 18 October, 2010
Author: Ram Mohan Reddy
7" I D
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 13TH DAY 01+' OCTOBER,

BEFORE

THE I~IoN'BLE MR.JUSTICE__RA_l_VI  IIQEDDE " 'T I

WRIT PETITION N0.1613--2. OF 2607 

BETWEEN

1.

I

HALESHAPPA S /O BASAP_PA_
AGED ABOUT 29″ ‘{.EAR.’S ” ‘
ANNEHAL POST _ 1 I

CHITRADURGA (T) AND DIsTR_I.cT.’;.,

By ADV.)

AND

I.

. – THE SEERETAIIY DEPT OF RURAL DEVELOPMENT
~ AND PANACHAYATH1 RAJ

MULTISTORIED BUILDING

” ~ I3A1\IE,AL.QRE-560 001

– TEE:<:H§I'EE EXECUTIVE OFFICER
CIIITRADURGA ZILLA PANCHAYATH
" .c:IIITRADURGA–577 501

4_ THE CHIEF EXECUTIVE OFFICER
CHITRADURGA TALUK PANCHAYATH
cE1TRADURGA–577 501

THE PRESIDENT

OFFICE OF GRAMPANCHAYATH
AN NEHAL POST
CHITRADURGA{T} AND DISTRICT

I gig

(A:

. .. PETITIONER.

5. B SHARATH KUMAR S / O T BASANTHAPPA
ANNEHAL POST
CHITRADURGA{T] AND DISTRICT

[By Sri. C SHIVA KUMAR, ADV. FOR R3, C
SR1. JAGADISH MUNDARG1, AGA’ EORRTV, .;
SR1. B.M. SIDDAPPA, ADV FOR R5)

THIS PETITION FILED”–vDi€DEfi AR”1″I.C_V’LERS-»VT2V2’6T81 227
OF THE CONSTITUTION OE..£1§Ti3EA’PRAYING,_ATQ:§CALL FOR
RECORDS PERTAINiTJ_D{‘ TO’.’AEPO1N-‘TMENT MADE FOR THE
YEAR 2007-08 OE POST OF
ACCOUNTAN<ri/C-DM3?UTE_R ..:VOPERAT"OR AT ANNEHAL
GRAMA 'C.H1TR:Ai3U:R"C§A DISTRICT UNDER

KARNATAi{A'..'RURAL'«.EM1éL_Oi:MENT GUARANTEE SCHEME
(KRECE) ~WH1CR'j1ijV~1s°GOVERNED UNDER THE NATIONAL
RURAL'=–EM.PL'OyM_EN:f' GUARANTEE ACT 2005 AND
PERUSE AND QUASH THE APPOINTMENT OF

._T}¥iEE""'i§"il{*F}ai RESRONDENT VIDE ORDER DT. 29.8.2007
VI,_S'V'.k"%[…VT.v§3'.'©" VIDE ANNEX.K.

V'1.~TH"1iE'?EDT1ON COMING ON FOR PRLHEARING IN 'B'

GROUP, THIS DAY, THE COURT MADE THE FOLLOWING:

0 R D E R
Learned counsel for the petitioner seeks leave Of

the Court to withdraw the writ petition as having

3:351

LL
become infructuous. Memo is ordered accordingly.

Writ petition is dismissed.

KS