Karnataka High Court
Sri Ashok vs The Deputy Commissioner Belgaum … on 24 March, 2008
' W.P.NO.l509/2008 BEFORE A _ THE HoIII'nLE MR..JusTIcE , WRIT PETITION NO. I:=s091é'cI«08§_'I<IivI--(:I?_C;1I BETWEEN: I I I ' 1 SR1 ASHOK 8 1'0 NAGAPPA I<oLI--«. AGED ABOUT 46 V I woRI<IN<I AS SR. "I'E'LIi3C-.')Ivi__ <:.F--?IcEjAs 0/o. SUB DIVISIONAL OFFICE TE.LEc;oj BSNI. NIF'AI\fI*'T'Q CHIIKGDI' I I , .» DIST BELG PETITIONER I-an :xTj. M (BY SRI RI°sI\/;5.'A"(3IInH_i1'«\11\IDEA.:A;:_IvLI\'L1,_PIDVII) ' 1 THE DEPUTTI 'c§QMLIIS3IfiINER BELGAUM DIS'I'R1CT IBELGAUM" ' 2 'A _ CHIKODITQ CHIKODI ~ _ V D1$'P,BELGAUM RESPONDENTS 2 =._TH'IS'_"vWR~I,'l" PETITION FILED UNDER ARTICLES 226 85 227_OF -.CLONS'I'ITU'I'ION OF INDIA PRAYING TO QUASH _ 'I'HE"*NO"I_'[CE 7.11.2007 AND THE ENTIRE PROCEEDINGS q ISSUED BY THE R2 HEREIN PRODUCED AT ANNEXURE C AS TIIE SAME BEING TOTALLY ARBITRARY, ILLEGAL AND NOT SIJSTAINABLE IN LAW. I ' MATHIS PETITION COMING ON FOR ORDERS, THIS DAY, I THE COURT MADE THE FOLLOWING: W.P.NO.1509/2008 Learned counsel appearing for the * V. submits that the writ petition has become The writ petition is accordingly'Jdigiissed -: ' T. f .
become infructumis.
Petition dismissed.