High Court Karnataka High Court

Smt K Padmavathi W/O H B Boregowda vs The Dy Registrar Of Co-Operative … on 5 February, 2010

Karnataka High Court
Smt K Padmavathi W/O H B Boregowda vs The Dy Registrar Of Co-Operative … on 5 February, 2010
Author: N.K.Patil
 '.ieefmed counsei for Tespojdents.

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 5TH DAY OF FEBRUARY_'2()'1I'( J;

BEFORE %
THE HON'BLE MR. JUSTIOE  

MISC.W.10325  2f)Oi9 IN ._'  4'

WRIT PETITION NO.2275o'OFT2oo9'-I,

BETVVEEN:

SMT. K. PADM/~\VATH§ _ 
 PVETSWONER

(By SII : R.R. SOMASHEKH/ARAIAH,AQ§§ICCR;I'E)  "  _
: 'V. VII". HY} ' V.VV v . ~_ *. .

THE DEPUTY       
CO~OPERAT!VE'SOC_|E'T|E'S._/}I¥§lD.QTHERS'

 RESPONDENTS

**** In.

TIIISIvIISO.Vw.AI_o~32sI2_ooe4:53 FILED ev COUNSEL I=OR PETIT§Oi\JER
UNDER SECTION" 151. OF"--CPC PRAYING TO D¥RECT THE FIRST
RESPONDENT TO ENOU.RE'«I.NTO THE MATTER AND TO SUBMIT RE?ORT
WITH -REGARD. TO 'THE' ILLEGAL DEMOLITION OF THE PETITIONER

BUILDING FORTH\N!TIfI. _

,  '"T}I;SuM:Sc.w.I0325I2o09 COMING ON FOR FINAL DiSPOSAL, TRIS
.uDA=Y.,1T'H4E'CQLJARTA/EADE THE FOLLOWING:

ORDER

_,.»-4

X _M,,,,

‘g I’:.have heard learned counsel for petitioner and

Since the main writ petition is atiowed arid the

matter is remanded for consideration, the prayer’

for in this Misc.W, does not survive for c0nsi~.d:eratiT§)”i€.”i

Hence. this Misc.W. is””idismtis.sed:x»aS h-avifig

become infructuous.

IUDQE