2010 INSC 0067 SUPREME COURT OF INDIA B.P.Venkatamuniappa Vs. M.Narayanaswamy C.A.No.4230 of 2006 (K.G. Balakrishnan CJI, Tarun Chatterjee and Deepak Verma JJ.) 13.01.2010 ORDER 1. Heard both sides. 2. The present Civil Appeal has been filed against the interim order passed by the High Court of Karnataka in an Election Petition filed by the respondents herein. We are told that subsequent to the filing of the Civil Appeal, the elections to the State Legislature were held and new Members had been elected. 3. Therefore, this Civil Appeal has become infructuous and is disposed of accordingly. No costs. 1 SpotLaw