High Court Karnataka High Court

Smt Lalitha Bai W/O. Krishna Naik vs State Of Karnataka Rep By … on 26 June, 2009

Karnataka High Court
Smt Lalitha Bai W/O. Krishna Naik vs State Of Karnataka Rep By … on 26 June, 2009
Author: Ram Mohan Reddy
-32..

3 THAYAMMA
W/O NARASIMHAIAH
CHiKKA ENNEGERE
HANDANA KERE H{)BLl
DODDA ENNEGERE POST
CHIKKANAYAKANAHALLI TALUK
TUMKUR DiS1'RiC'}'    -A
 R2sPON;3E~NT':.3j'~

(By Smt :M.C.NAGASHRE'.E, AGA F'Oi?..R,1_ 431. 1:52 "   

'"I'HiS WRIT PE'rmoN IS FI£,ED:"UN2f)E':§j§  322;6"'
AND 227 OF' THE (3ONS'I'I'}'U'I'iON 0?. IN£)I.A PRAYING 'To-

QUASH THE NOTIFICATlV€)_N----.__ ESSIJED *_,fI'HE
S-RESPONDENT No.2 1:21'. 15.2.2cQ9"%(ANNEx_~_9;,  '

THIS PE’I’iTION CQMINQV-“0–1§:_;’–1#*0R ORADEAEZS; THIS
BAY, THE coum’ MADE ‘1j;~:E F1oL§,ow1_N.VG:.%_

%9;13,@,.@g

The” péizef ‘::~’c§i;2.gt1.t’: in the mt petition is

rendered i:1Ii”1ic’i1.z§§i1S as on today, since the notice (it. «-

impugned herein, issued by the

the meeting on 27.2.2009 to hold

_e1ecti€;1t1sii}2e post of Adhyaksha has since spent

___ Ififthat View of the matter, the writ petition is,

.’_ acCQfdii1g1y rejected has having become infructuous.

Sd/-§
Tudg*§

in.