i IN THE HIGH COURT Or KARNATAKA AT BANGALORE DATED THIS THE 29"' DAY OF OCTOBER, 2010 BEFORE THE HON'BLE MR. JUSTICE ASHOK 5. HINCHIQIERIECEEVI ' 4_ WRIT PETITION N0.16O46[2O1»0.._(§_§1§I1'i"I BETWEEN: Venkatesh, Aged about 25 years, S/o Muniyappa, _ Bagaiur Village, Jala Hobii, . Bengaiooru North Taluk, Bengaiooru District. 3 V' _Ga'n.d:i'1i;I-agar, ,Benge|oO.ru 4v.56O O02. Petitioner The Spectai. Land AC'qO'is.iti'on'Officer, Karnataka 1 nd ustriai AArea':3. Deveiopmerit Board, ' " ITIV,F_§}oor, Khefii-'Building, Adult, M ; S/o''Miiiappa'. . C!'Ia.nna'poa, 'AIduI't_; S/O Miiiappa. ""SEi.Nos.2 and 3 are R/o Bagaiur Viiiage, * Eaia Hobii, Bengaiooru North Taiuk, Bengaiooru District. Respondents
2
(By Sri P.iVi. Siddamallappa, Advocate for
M/s. Mylaraiah Associates for R-2 and R~3)
This writ petition is filed under Articies 226 and 227.o’f.,the
Constitution of India praying to direct the R1 to congi~d_e-it his
representation dated 2.4.2009 vicie Annexure–B; and etc.’ .
This writ petition coming on for Hearing this daifi, th’_e:Cou’iit..’t_uv’
made the following:
QRDER
Sri P.M. Siddamallappa, the”—._VlearnedV’ couintseiif-.fQVr..3the
respondent Nos.2 and 3 submits that”-this.__petit’ioniChas? become
infructuous in view of the passiiigy dated 26.8.2010
by the Assistant Comm»i.sVsion:e.i*– fxto;Ky,’$gC;§'{;i’§)i’fioo9~10,
2. as having become
infructuous. 1vThe iibertyV:iVsV~r_eseryed to the petitioner to challenge
the said order of»the:VAss’i.stVa”nVt Commissioner by way of an
appeayi this ljeput’y’ Commissioner. Further, if the
petVi’tion’er”mai<eVs for stay in the anticipated appeal within
weelgirorn the Deputy Commissioner shall dispose of
p,etitionerls:. I.A. for stay within three days from the date of
': ..'_ViVts._ fi l i n A" "g
33H.
3. In View of the disposa£ of the main matter, nothing
survives fer the consideration of Mis<:.W.10230/'10 for vatjating
the stay. It is dismissed of as having become unnece§sety;~'.j'L:~.' ~
4. No order as to costs.
MD