High Court Karnataka High Court

Sri Rudranaika vs The Director Of Municipal … on 17 November, 2009

Karnataka High Court
Sri Rudranaika vs The Director Of Municipal … on 17 November, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit

- 1 _,
IN THE HIGH COURT OF }{.ARNA'I'AKA AT BANGALORE
DATED THIS THE 17"' DAY OF NOVEMBER 2009

PRESENT

TI-IE HON'BLE MR. 9.1). DINAKARAN, CHIEF JIFSTTCTS' __

AND

THE HON'BLE MR. JUSTIQE.V,G.SAfiH1%I..*$I'f"   

BETWEEN

1 SR1 RUDRANAIKA
S /O RUDRANAIKA .
AGED ABOUT 48 YR__S'~-._ _ I u
R/O OLD TOWN, 
CHITRADURGA '- I '

... PETITIONER

[BY SR1 AVOFJAGARPQAEFI/T,"AIOVGCATEJ

V'  I * V.THE."'I§1IzI:OTOR OF MUNICIPAL ADMINISTRATION

* VISHWESHWARAIAH TOWERS
._ '-OR  VEEDHE
BANGALCJRE 1

 .. ,OTHE"O"EPUIY COMMISSIONER

._ _ CHITRADURGA,
 'CHITRADURGA DISTRICT.

WRIT PETITION NO. 2594/2307;' (1.'13.-RS5)   



- 2:,

3 THE TOWN MUNICIPAL COUNCIL
CHALLAKERE TOVVN.
CHITRADURGA
REP BY ITS CHIEF OFFICER.

4 SR1 PRASHWANATHA DIGANBARA
JAIN TRUST, CHALLAKERE
CHITRADURGA DISTRICT.

    

(BY SR1 BVEERAPPA, AGA FOR R-2,    I 
SR1 SMAHESI-I, ADV. FOR R3   I

SR1 GKRISHNAMURTHY, ADV. FOR R4, R91 

THIS WRIT PETITION Is F1551)'. UNDER AR'FIOL§:s.,226 ANO '

227 OF THE CONSTITUTION OF  FRAYING.  QUASH THE

RESOLUTVIONV  '£HE.I"R3, IN NOTHIRMANA :34
DT.31.8.2O05, '\ZIDERR.fiCLT:\j]I\IO;D._:A\I1D THE ORDER PASSED BY THE

R2, DT.;3. :0.2OO6,_:'MARKI::D"zi'I ANN--F TO THE WRIT PETITION.

  RETITION COMING UP FOR HEARING THIS

I I   DAY;  c_O'III:'I*;1vLADE THE FOLLOWING»



-3»
JUDGMENT

{Delivered by P.D.Dir13.karan. C.J.}

The counsel for the petitioner submits that the pe’ti:tio_f1=.]v:1as

become infructuous and he has made an end0r_sCmeh’t ‘this.’

effect in the order–sheet. 5 ‘V ‘

Accordingly, the petition is disr’nissed’ as

infructuous.

SGE –

Chief Iueééc

Sd/–

,II1dex: JUDGE

I-Iwéb Heist: Yes/N9

€«T1A3»,’-_ ,