Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 1]

Karnataka High Court

M/S Rs College Of Management Of Science vs The Special Tahsildhar on 15 March, 2019

Author: S.N.Satyanarayana

Bench: S.N.Satyanarayana

                             1



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 15TH DAY OF MARCH 2019

                         BEFORE
   THE HON'BLE MR. JUSTICE S.N.SATYANARAYANA

       WRIT PETITION NO.49107/2017 (KLR-RES)

Between:

M/s. RS College of Management of Science,
Corporate Office at No.327/66,
Under Sushi Aswath Foundation,
Ganganagar, Bellary Main Road,
Bengaluru-560 032,
Rep. by its Chairman,
Mr.Rajender Singh.

College at Airport Road, Doddajala,
Near ITC Factory, NH-7,
Bengaluru-562 157.                             ... Petitioner

(By Sri. Ravindra Prasad.B, Adv.,)

And:

The Special Tahsildhar,
Bengaluru North (Addl.) Taluk,
Yelhanka New Town,
Bengaluru-560 064.                           ... Respondent

(By Sri. T.S. Mahantesh, AGA)

      This Writ Petition is filed under Articles 226 and 227
of the Constitution of India praying to quash the notice
dated 30.06.2017 issued by respondent vide Annexure-B.

     This Writ Petition coming on for 'Orders' this day, the
Court made the following:-
                               2




                           ORDER

In this proceeding, a memo is filed by learned counsel for the petitioner seeking permission of this Court to withdraw the writ petition on the premise that it has become infructuous.

2. Office has raised an objection on the said memo on the count that the petitioner has not affixed signature on the memo for withdrawal of the writ petition.

3. However, learned Additional Government Advocate brings to the notice of this Court that the petitioner has challenged levy of tax in a sum of Rs.83,000/- due to different departments and it was ordered to be recovered in the form of arrears of land revenue. The said amount has already been recovered. Therefore, nothing survives for consideration in this petition. 3

4. In that view of the matter, the memo filed by petitioner is taken on record. The writ petition is dismissed as it does not survive for consideration.

Sd/-

JUDGE Cs CT:RG