IN THE HIGH COURT or
CIRCUIT BENCH AT _ %
Dateci this the 1531 daS,>=.of :f
EEFQRE .% ' %V %
THE Hoxsrnm min §USTIQ.?{D__V..$H1?LEKD"FEA KUMAR
Writ Petit1'c§fs:- €:§;'?3f5 of =,fCS-RES,?
BETWEEN:
'SR1 AJA.Y'K.UP-113;}? ~ ¢ _ .
S/O s;xM13s;'sA':3a;£:V;,'i'.S;Rkégyazg
AGES 5--:.vvm1;;§s 1' ~
R;A";"TI1Igi«:sAN*%.§:;:I vim,-Ac:;£<:
"F13LUE~LA B.»~4._:v.r,Hc»ss.1»:,;a:,"~~.___ . _'
fi1STF3I{l'£'BE'LC3AU'M' " _ PETETEONEE
" _ M Kulkarni for
" ;S'r.i~G Balaluishna Shastry, Aciv)
.
. ‘–.MAJOEi–..
‘ 401:9? REZCEISTRAR <3? CQQPERATEVE
'*so<:.::E'1*:"Es
BELGAUM
V "§si@*2'1 C;HANNABASAV&R&J
' $=;r::: '\JIRi}PfiaKSH2"aPPA
AGES 55 YEARS
C1CC:fiaE}VOCA'?'E AND a<3R:£:UL'ruR5
BAGALKUT'
§:z';s'1€*1=2§c*z' BAGALKG?
in
SE1 i°§fi,RISBA
DEPUTY I?:E’;G§STR§3;,E?E OFCQQPERATEVE E§Off7:§E’E’!ES
3
exaxnizlaiioxi, as the petitioner has already achieved his
object even otherwise and tiiarefore the writ petition has
become infructuous and may be dismissed as such-.44_”[~.._
2. A memo is also ffied ta this effect.
3. Memo is recexéved. Su_b.missie_f1″ is f_1je:)tédV,” . vWi’it_
petition is dismissed accordi:1g1y.;”:.é A