High Court Karnataka High Court

Sampat Hanchinale vs State Of Karnataka on 26 August, 2010

Karnataka High Court
Sampat Hanchinale vs State Of Karnataka on 26 August, 2010
Author: J.S.Khehar(Cj) And Chellur
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 26th day or August 2010
PRESENT

 

THE HONBLE MR.J.s.KHEHAR, CHIEF JU$.f;f;OE- . K

AND   O. _
THE HON'I:3LE MRSJUSTICE MA1\EJULA;'CIi§§LL"UR 4- _

W.P.NO.13859/201O[£}M--RES5P1L)'i'A -  =   " " _ 

BETWEEN:

SAMPAT HANCHINALE S/O.MALLAPPA '
AGED ABOUT 45 YEARS,  
Occ:EUs1NEss,    _
R/OBREERESHWAR  if ;
SANKESHWAR,   
TQ:HUKKERI, DIsT:EEL»V--AIJM   »_ « - =

  I    7'...PE'FiTIONER

(133; sr;;S.M,.cI~LxNDRAsHEmR, Adv.)

AND:

1. STATE OF"K'AR1vAfrAI:A.___ _ _
DEPARTMENT  DEVELOPMENT
VIDHANA SOUDHA, BANGALORE.

REP BY Us 

 2. OFFiCER.. ..... 

 MUNECIPAL COUNCIL.

» W 'SA1'Jm33SHW.AR.

" __ BY ITS LEGAL SEMOR EXECUTIVE.

  45. MEHATAB BAGAWAN S/OKWAJASAB,

AGED ABOUT 48, OCCIBUSINESS.
R/ O.SANKESHWAR.
TQ:HUKKEI-U, DIST:BEI..GAUM.
. . RESPOND ENTS

{By Sri.BASAVARAJ KAREDDY, PrE.GA FOR R1
SRI.I.G.GACHCHINA}\/IATH, ADV. FOR R2
SRI.B.N.JAYADEVA, ADV. FOR R3, R4 SERVED)



KT'

unu-

2

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE ORDER PASSED BY RESPONDENT-"'-----No.2

DATED 23.2.2010 PRODUCED AT ANNEXURE§A._’ HAS
ILLEGAL AND DIRECT RESPONDENT No.2 TO .CONSIDER

THE REPRESENTATION DATED 16.1.2010 PRQDU’C.ED:’

ANNEXURE–D AND ETC.,

THIS WRIT PE’I’I’I’ION COMING”ON ECIR I>RELI1vIIIIARY;
HEARING THIS DAY, CHIEF

FOLLOWING :

J.S.KHEI-IAR. C.J. (fits!) :

SI-I.s.M.chanera§IIeI§_aI%’,’I__’ for the

petitioner. Government

Advocate . Gachehinamath,

Advocettehmm C 2. Sri.B.N.Jayadev,

Advocate and none for respondent

No.4…’ ~

‘ «.—the Course of hearing of the present writ

petition, leatned Counsel representing respondent No.3

Ahas Inemo. The aforesaid memo has been taken

A 5_on_re’e_ord, subject to all just exceptions. A Copy thereof

been furnished to the learned Counsel for the

‘u A petitioner.

3. A perusal of the memo reveals, that respondent

No.3 who had proposed to erect a tower on the property

3

of respondent No.4, has now. for operational reasons.

decided not to erect the tower on that site and hence

states, that the solitary grievance of the petitiolier’-djoies

not survive any further.

4. Learned counsel for the petitionei: on

the memo filed by respondent :41\To.:’:3_z in

states that the instant writ f)’eti’tion hasV_ bee=n’V’iretidered

infructuous.

5. The instant accordingly,

mv*
Index: Y/N