High Court Karnataka High Court

Sri Sharana Basaveswara … vs State Of Karnataka Rep By Its Secy on 3 October, 2008

Karnataka High Court
Sri Sharana Basaveswara … vs State Of Karnataka Rep By Its Secy on 3 October, 2008
Author: S.N.Satyanarayana
IN THE HIGH CORT OF KAREATAKA

CIRCUIT BENCH AT DHARflfi9

nmran THIS THE a3"nAy or OCTOBER 2og§"»j;jF,'=

BETWEEN

THE HON'BLE MR.JUSTICE s.N§sA:fAgAR5rgNg-_,u"}, 

WRIT PETITION NO.26827/2005 {GM*RE§§. ”
sax SHARANA BASAVESWARA vzoaavnanaxa SAMSTE
BAGALKOTE(R) ,*.V s””=Wf ‘*. ‘”*”
KERURA, TALUK Bannfix _

DISTRICT 3AGALAKora,” ..: _’.},’»
aayaassnrsn BY ITS CHA1RMRN'”x ” ”
sax L B SHILPI * ” _*.fi, – 1′

2″ :.= “,;;”?E?ITIONER

(By st: 3 § K§LK§fifiI; A§v_;.””

–..uu.a-uvm

-Sfars QF
»’REVEfi%E”DEPARTM£NT
‘ -“n.sznu1hpInG

-uh—

KARRTAKA REP BY ITS SECY

7$HE_9ISrR:c$ REGISTAR

BAGflLKOTE(INCHARGE)

Bnéminxora DISTRIST

._é s naawuua

‘ASISTANT TEACHER

E ssvv HIGH SCHOOL KERURA
TQ BADAM1

DISTRICT BAGALKOT

T S PRTIL

ASSISTANT TEACHER

SBVV HIGH SCHOOL KERURA
TQ BADAMI

DISTRICT BAGALKOT

5 M S 8UflIHAL
PHYSICAL TECHER
SBVV HIGH SCHOOL KERURA -*W~-
TQ BADMI 1
DISTRICT EAGALKOT

6 P M MUTALIK DE8AI _~_
CLERK ‘zuv
savv HIGH scnoon KERURAM”
we gnaw: .*.x £
DISTRICT BAGALKOf_f_ ; 1;. 23a <_

T' tV';.¢ RE3?C§DENTS

gay Sri x.B.AnHiAaAK;WéA*%ofi"§;,a'R2'
sa1.r.v.9m:L, ADV gen 33_ro*13)

THIS HfiIT_PETITIGE IS FILED u/A 226 & 227
or '£H£1V1.vC0H5TIT§5*i*;EO?I'%_ o§"=~11smIA PRAYHEG TO QUASH
THE oRD£R.pAss£p"s$_THs=a3 DT. 24.3.2095 AND THE
NOTICE DT;g7;2.2D05 VIBE ANX. F AND ARE. N AND
THE oansn "at 'THE KARRATAKA REVENUE APPELLATE
TRIBUEAL,_ BANGALORE IN APPEAL N422/2605 DT.

=-s,9.3¢a5_unpaR Akxtu,

_ Lf mars «éaéxwlow cnxue on 903 oanaas THIS
nay, was ¢QfiR$,MRDE THE FOLLOWING:

patitioner has filed a memo seeking for

of the writ: pettion along with two

v '–v._ "::io'<::uments and submitted that the petition be

disposed of as having become infructuoua.

W

2. The memo is placeé on record. The

petition is disposed of as having

infructous.

Nd!