'A ..... .. 7BaI,1ga1;o1-e. Respondent
‘~ ._ ‘ Cdfisfituiion of India, praying to quash the notification issued by the
__i’t:apo;1dent dated 28.2.2006 at Axmtaxure-M and dated 28.2.2006 at
j _j1’m1,1rxtn~c-N, etc.
Court: made the following:
WP NO.-!|67Gf2006
IN THE HIGH coum or-‘ KARNATAKA AT BAR(§AK%(§ §{;eF§””
DATED THIS THE 2511! my 0? JUpaa5:,>;oo3v§ V’ ” L
1-as nonrnm me. JU8’l’ICE =
WRIT PE’I’iTION No.4§?9/2665. (GM§’F(5PW %
B M
Uyyamballi Gram Pancl1ayat’h,_T ”
KanakapumTq., _ '
Bangalore Rural *
Byits " Petitinzmcr
{By Sari
Sri M Stfivappa,.fAvdv. ‘,[ for épafiitional’)
All’):
The Deputy Coiiscjxratxir ($i7F’§i1;t:2SL
Ca11veI’3Z§_W’iid. Life Divf::sion,v
Add}. (3 A, for xcspomlcnt)
2 ~ This Writ Petition is filed under Articles 226 85 227 of the
This Petition coming on for prc]im’mary hearing this day, the
Bjs
wzr NG.46?_&£__zOO6
ORDER.
Learned Counsci for the at ” _
2. As per the contents of mt-‘,i’noV:, it that {line
Petition has become 3nfru’ ctuous. b . T ‘ I
3. In the light of the as having
become ixzfiuctuorgs.- V
Séfwfi
…. ~– judge