High Court Karnataka High Court

Smt Neelawwa vs The State Of Karnataka on 3 December, 2008

Karnataka High Court
Smt Neelawwa vs The State Of Karnataka on 3 December, 2008
Author: N.Kumar
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

THE HONBLE MR Jus'i*1cE:;NT.2éU1§m 12A~    '

WRIT PETI'I'ION No.3oQ41/2eQs'(z.Vs--12::;'s;._:   I

BETWEEN:

SM'? NEELAWWA V  . _ '-
W/O CHAHDRAPPA HADAKAR

AGEABOUTSOYEARS      ~
occ: ADHYAKSHA 'FALUI_{A PARKE,' 'YET - 
RANEBENNuR.;D:sir_.aAvER:,  ~   

(BY sRI.DIr€EsHi.;~§,;;uLKA§:N§' ) 

AND:

1. THE smm 0:9' KARNATP. 
REP, BY SEC;RET.&RY'-DEPARTMENT 0;?
R14? RAL.DEvEL0mEm' AND PANCHAYAT
RAJ, M,S.BL!ILDING'§5ANGALORE.

 2. Exmcviiatm OFFICER

'. TALUK. P.=3NC;'~:AYAT RANEBENNUR,
- DT7.'HAVE'g"3I 

 . 3. I?iX'fIN'!§Rfi{§0UDA,

  " -(3? sm' K.v1m~I¥AvA'rHz, HCGP FOR STATE)

 _ S/0 ~~F'A'i{1RGOl}DA PATIL,
" .. AGE ABOUT 28 YEARS,
V. 009,: {IPA ADHYAKSHA
'  '"3-'ALUKA PANCHAYAT RANEBENNUR
- DIST HAVERI.
3 ...RES?ONDENI'S

Law



THIS PETITION ES FILED UNEER AR*r1cLEé§é26--' ;6.':~>fr::-'V ':22?

OF' THE c0N3I*i'rLmoN 0? mam PRAYING '1*_ Qu.AsHT'T.HE' 
MEETING NOTICE DATED 4.7.2093 BEARIr~_§G"Nog'TA 'PAAVRA/Vi. 
sa SA/2008-09 PRODUCED AS AN<m2:xLI'RE_'--c_. JSSU_EI)'i3Y mg j 

RESPONDENT No.2 AS NULL AND '7'(OIl?,L j. '

THIS PETITION COMING on F’O1’% ®i¥DERS.%.’r §I’IE§ 91:13.1″;-*:*H:1s’:,

COURT MADE THE FOLLOW’ING:-__.
The learned cQ1L§.§c:1w.fov1j submits that
tins’ Writ 7be€ ‘V having become

vx’i’.he’–sa1dV’ is placed on record. Writ petition
is dismissal as Bééome iafructuous.

U _____ ‘
Judge