High Court Karnataka High Court

Sayed Naseeruddin vs The State Of Karnataka on 23 August, 2010

Karnataka High Court
Sayed Naseeruddin vs The State Of Karnataka on 23 August, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 
DATED THIS THE 23"" DAY OF AUGUST 2010 -C 
BEFORE

THE HON'BLE MR. JUSTICE ASHON.E..'HINCHI'GEPII  "

WRIT PETITION NO. 25902 of 2.Q10;"(EL.E»E'LEI)"'I   

BETWEEN:

SAYED NASEERUDDIN
S/O SAYEED MOHEMMED HUSSAIN

AGE 40 YEARS  5    V. 

HOUSE No. 617-628, THEGGIN I<"ERA.sTRE.EiT   "

HASSAN ROAD -. V  A   _ 

KOPPAL - 533 23:   --  *  1 .,  PETITIONER

(BY ?.SR1}R' 'C: HIALES'HA,_D\/OCAT'E)
AND: I  I I  I I 

1. THE STATE OF EKA»RNA'TAKA' 
REPT BY ITS~.SECR'ETfA-RY'   _ '
DEPARTMENT 'OF PAVN'CHAvATH»«PaA3
VIKASA SOUDH; BANGAL.ORE

2. DEPUTI' COMMISSIONER AND
4-" - RETL:_RH.ING OFFICER'  ---------- ~ *
 KOPPAL TOWN MUNICIPAL

'--_§<O,PP'A.L ---.5S3j2.3i 

 - A3 I THE ICON NI ISI5I--O N ER

v KOPPAL TA.LU_K;'..'
-VKOPPAL j-"E83231  RESPONDENTS

A (By SRI K M NATARA3, ADDL.ADvOCATE GENERAL,

SRI E S INDIRESH, HCGP)

__’7″THIs WRIT PETITION IS FILED UNDER ARTICLES 225 AND 227

Off’FHE–{CONSTITUTION OF INDIA PRAYING TO DIRECT TO THE

lg-.RES’PONDENT STAY THE ELECTION PROCESS TO BE HELD ON
*–..21″.’8:2010 AT ANNEX~F DATED 9.3.10 TILL COMPLETION OF THE av
ELECTIONS TO BE HELD TO THE wARD NO. 24 & 2 AND ETC.

THIS WRIT PETITION COMING ON FOR PRLY. HG. THIS-‘-DAY,
THE COURT MADE THE FOLLOWING:

QRQER

Sn E.S.Indiresh, the learned H_ig.h__Court”Go’yer’nni.enrl:_V

Pleader is directed to take notice for theV’»respontierats;’~

2. At the second call also, thereils no *reV_pre..¥;.entvatlon for

the petitioner.

3. The main prayer in the.:wr.it’i3etiti’ol*; is to stay the

election to the office’: To’w.n”‘Mu’i1’i’cipal Council. The
election is already’~ condaicted

4. This petition having become infructuous.

….. –

EUDGE

TOW.