. W A1
IN THE HIGH COURT
1 -no-In-u.UIh-it!
THE HON'BLE MR.JUSTIQE K}L MANJun3¢fi1 'j
WRIT PETITION No.536i Q: 2ooi:dfi--§Eé3
BETWEEN :
1
N M SHIVAPEA _HV__V
s/o N M MUDDAPRA "-,
AGE MAJQR{gé5 YEARS
Aenlcumru1s:'Ifi,papEEs$I9N
Rihm Kfifihfii ?ILLfififi fififi'EGS%
vraaspnr Tfig. ~ '~ =
KQnAGU"n1s:t_ fg ';"w... PETITIONER
(By sri_{'HARjSfiKfiAN§B§THY,ADV. )
Nr' «°<
% AND ;w
""iHE=nisrnzdiméouuxssxounn
*~_KapAGU'D1sTR1cw
- MADl§ER1j}KQDA§U
-,THE~s§cRE"'"'
I i .
GOVERNMENT or KARNAEAKA
DEBT. or REVENUE
""avIDHAnA SOUDHA
(By Sri
.HBANGALoRE
THE JOINT DIRECTOR
DWFT. OF FGGB ENE CIVIL 3E'VICES
KODAGU DIST
MADIKERI, KODAGU
, . RESPONDENTS
:B.VEERAPRA, AGA )
or KARnAmAKA Am nANgALqggf _
THIS W.P. IS FILED UNDER ARTIC1.ES…«~~2J;2IE.§:’_’I:’£§~ “‘ ..
227 OF THE CONSTITUTION 05′ INDIA, PRAIIHG .
mam THE’: P..E.$1’f.51~!l_3EH1’S TO REMOVE’. 01-IIJER’
PROHIBITS TRANSPDRTING 05′ PADD¥__’STRAW”‘iF_(;:DD?.R;
OUTSIDE TEE STA-IE b”9*1’-0 Jam. :%.ce?_
FIT.
-rams WRIT pI:*r1TIc§fi:.,:””~coM::1<zqC oN"', HHS-on
PRELIMINARY HI?.AI=e.II:e,. t-I'IaI…~=;vAI…v_:a.:_A's.I._i E1-13 MADE
TI-IE FOLLOWING:- " ~
O
I-I:='¢ving" :'c.I<_:u'ns¥ét:l the parties
and on ":i:;;E._ this Court. is of
IT
.45 f.3§.¥iQiOIn' ' efflux «of time, the
::"t '9"tiI:i**n infmgtuous.
.V Aocoraiggly, the Writ Patitian is
dj.,S1nis~sVé;c1"aé§~ having become infructuous.
salt
'ju5-9°
AND CONDITIONS AS THIS HoN"*41aI;v5;IA~'Icot;~1§*r _'::2I;m.s'<1:_'