Karnataka High Court
Sri Mohan Kumar M P vs The Commissioner For Food And … on 12 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN GALORE
DATED THIS THE 12th DAY OF NOVEMBER 2011
BEFORE
THE HONBLE MR. JUSTICE__AJI'_I' J.C3UI\I;T_1?;¥;"':: 2: E
WRIT PETITION No.2235/zoaeéciwqérmsjiA/EE
BETWEEN I
Sr1'.I\/Eohan Kumar M.P.,_. _
S /0.Sri. Parame shwarappét, MI
Aged about 25 years, " ' *
R/0.Mathuru, Allgatta Post"; '
Hosdurga Talukg' 3' _ '
Chitradurga """'.'..PETITIONER
(By sr1l1,.axé:E;nai~;yéifia,.Adv.)E'[
AND :
1 . The CO.l;I1l'f4.}niSSiOI1(V3f"..VfL3F'. " 4.4
Food and"C.ivi1 S1J.pp1_i€'S;
Cuxgninghani Road,
', 'I ..... .'
._ The ' Coznmis sioner
E' {.FOQ::1)x," Cifltradurga District,
Ch_itrad.?.1rg-.3."
The Tahsildar,
H Hus_ad1jrga Taiuk.
" .'A£'1Qs;é1durga,
Chitradurga District. ...RESPONDEN'I'S
This writ petition is filed under Articles 226 and
227 of the Constitution of India with a prayer to_-~.set-
aside the order dated 05.12.2008, passed by the.._R2_,
vide Annexure as unjust and illegal.
This writ petition coming on for order:;',:_:""th.is: M
the Court made the following:
ORDER
The learned counsel ap’pie:aring.v.ior_V’
submits that the writ’ ,pAet1t;ion”.nld’oes.._¬0’survive for
consideration. Z V 2 %
Petition stands ‘{_a.s____Vfiaving become
infructuor_.;s.”w~.i’*
Iudéé
_ SPSA