High Court Karnataka High Court

Laxminarayan vs Agricultural Produce on 31 March, 2008

Karnataka High Court
Laxminarayan vs Agricultural Produce on 31 March, 2008
Author: Ajit J Gunjal
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