High Court Karnataka High Court

Sri H Munilingappa S/O Hanumappa vs The Central Commission Of … on 27 January, 2010

Karnataka High Court
Sri H Munilingappa S/O Hanumappa vs The Central Commission Of … on 27 January, 2010
Author: Ajit J Gunjal
 * . {B35C_§;~1-1.;H.L,_v.vENKA§:s1T*:. ADV. FOR

EN THE I"IIGI'"E COURT OI' KARNATAKA AT I3ANCzA1.0RIE

DATED TPHS TH E 27"" DAY OF JANUARY. 2010

: BEFO RE :

THE HOIVBLE MR. JUSTICE AJET JGUNJAI,.. _"-._ ?,_

w.1~>. N0.2206/2010(6aMrR§Z_S;§_:''''' ' V-V-..: 57 ;_. 

CMLEWN; 
SR1 1---1 MUNILINGAPPA

S/O HANUMAPPA V

AGED 57 YEARS  
CERLCE SEC RETARY OF SC/S'?-._ 
EMPLOYEES WELFARE: ASSOCIATIVQNVV
BHARAT SANCHAR NICE'-M 1,:MrmI§,- 
KARNATA.KA CIRCLE ' " .. 2 »
SANCHAR COMPIJSX.

1 FLOOR. WEVES5.COi\§5'§I3O_U'}'§.I3
47TH CQR--ss.VV'*1-3LQC§<' '
JAYANAVGAR ' j ,  '
BANGALO'R'E«*56O"*O4"1A' .-- '

... PE'I'l'I'ION.ER

1' SR}. L"sfRIN1yAs BABU. A.{)\/.)

'--- ., NIYL,  " ~. ' "~ n

1  'I'I"--={E C'I«:N'rmL, COMMISSEON
OVI~"1SC:1~H*:DU1.E:D TRIBEZS
:  LOK NAYAK 1;3r-LAWAN. es'1'1~~1 FLOOR

 K}--IAN ]V1ARKI£'E'

 NEW r)1:1.:--1;
BY ITS CHAIRMAN

2 'FI'~"II":Z ELECTION COORIDNA'I'}C)N COi\/II\/II'I'TEE

R/ BY ITS I€l,i€C'E'ION COORI')INA'I'ING
M¥f}§\/IIBER, I3¥"}ARf\"I' SANCI {AR NEGAM LI!\/II"I'I%3I')
CORPORATE OEWIC I.*3{SC'l' CIECLL}



ROOM NO.22I. EASTIEZRN COURT
JAN PAT} '1. NEW DI£Ll"E]~] E0001

2 TH E CI~*IA]R.I\/IAN--CUM-
MANAGING DIRECTOR
I-3}--IARAT SANCHAR NIGAM ],IM.I'I'I~3D
CORPORATE OFFICE{SC'I' CELL]
ROOM NO.22L
EAST ER COURT
JANPATH. NEW If)I11LHE-I E0 001

4 THE) CHIEF GENEZRAL MANAG £';R{'I'EL_E¥:CO"Iv*i}I.' V'
KARNA'i'AKA'l"ELECOE\/i CIRLCIS ' " -I'  '-
SWA'I'H1 VIVEKANANDA ROAD 
ULSOOR. J.  '-
BANGAL0RE»560 O08 " ' "

5 THE PRINCIPAL GENERAITLMANAGERL  
BANGA.LORE TEL '3C,OM.V'DlS"IT.RIC'F. ._ '
RAJ BIA-IAVAN ;'a0zxn" _    
BANGA],ORE}56O 00:   .'..L' -
D43. AUTL GR'Qv'E:..R@A.a
NEWDELHT " A V 
BY' 1'1"s~.SECR:2'1'ARY'~~* "

  .....   RESPONDEN'I'S

 * :,'w.,:I>;""Ir1L:«:D UNDER ARTICLES 226 &. 227 or?
T}-I'E?,_ coNs3'1':LmoN OF INDIA PRAYENG TO QUASH Tm:

NOTPCI<3 .1f"OR7'CxI*3I\EERAL BODY MEETING UT. 29.12.2009
lSSL5E2f)--__'£3"x', «'mI«: 1~:u<:c'1'10N CO--OR{)Ei\'A'l'ING COMMITTEE

 VII) E  EXURPLA 81 DIRECT THE RESPONDENT S TO

* A V ‘E”EOI-D V’~iA’I~IE ALL INDIA CONFEREENCES BY CLEARLY
‘*I?I¥lO’.f DING 90 DAYS ‘i’]i\/{E TO ALL ‘l’I”‘IE PARTICII-‘AN’I’S.

This pet:i{.i<)r; coniing on for prly. he.a;*in§g this day,

""t'L}de court. macrle the foliowmgz

O R I) E R
The petitioner claims that he is the ,(r:'i~-if7(?1f3
Secretaiy of SC/ST Employees Welfare
BSNL. Kamataka Circle. Bangalore. The
governing body is scheduled to

301" c)fJam.1ary. 2010.

2. The grievance ofthe .’gi)etiti”o–ne,r'”–is that necessary
co1’nrnL.inie:at.ion was not on *(‘n<;%r'r~i._'jv'vve,ll in advance.

The petitioner notice though

issuedvon" 2:3-.1212.309'.-.v»t.'l1'ey'Areceiived the same only on
l8.l.2Ci;lO._ there is no adequate

time for lC::)i'1'du(%'tii1g 'r:ieet.ing and no district level

~._me;-e_t'i~iig.s are c:()i*:'ci1-,:-ett'ed to select. delegates and to get it

Circle Secretary. Another contention

ra'is_eci bgrlltl-tern is that it is rather too late for them to

Hbook t_icket:s. which are required to be done atleast

.tw_o ifiionths in advance.

l have perused the papers. Apparently. it is

noticed that the election is scheduled to take place on

30.1.2010 and the calendar of events liave: already been

” I’
I.

Z

issued. At this poim oftime. it is not. proper to imerfere

with Ilne eiecflion pmcress. It oper1@i’_17et”~.._ti1e

petititmers to file election dispute. __–‘;Vith”–[ jthi’:s–_T’~

observation. the petition stands disp0_sed_ 0f J ”

S’?