Ojva$sL:,C_*.
HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HEGH COURT OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
,4 .»—
IN ‘rm I-EGH muss: as KARNATAKA AT a..wG.aLoaE
mam was mm 29″‘ DAY :2? my ms;
EETIJRE
zmcfiezmmnms. susnm 3.1:. ” M’
DR. vines G KELKRRNI xx . “u_*-2 g
sax 93 LRTE sax sUNnE_3Aa_Kq *x_ _?
A33: S5 ygaas .”.C «’ ‘*$’V , “”
eccvygrramw 9RmcwIc:fi§%§$Y$a:ATaIsT
EESIEINQ Am v:n¥ARm&Aa* :_.’v< I
REEL: ' .""~f 'n*
W' m Psrxrxaxna
:3? 32% K Sfiiéx RIEEHOSQETTY FQE MKS.
G. s .. a$CsocIam;OO5;h%vs .. , 3
was RE$uRxIE§"dEEi:Ea
gggzca Q? €HB=zLEcrx$N CQMMISSIGN
23, EHaLI~ngA2mAn CENTRAL
EE&ISLfi$EVE E$UfifiIL cemarzruzncr
.. REE ?GIv3'I}¥B~3'T
O,€BY_SR:£i.G.GA$H€HINAHEEK, AHv.,)
" _ ';';'}€IS WRIT PETITIQN IS FILEI3 UNDER
§'iB«.TE%§'3LE5 226 S: 227 DE CQKSTIEUTIUR GE' EVIIEA
'_ '._z3?'E.§":f1'I}3¥3r 'I53 EBIREFST TIE RESPCINDEHT TO PRC}I?U'CE
REQCEIEB PERTAINIRG '13 FILING OF THE
E*§r'%I,2%'z'1s.'£'IE'%E-3 BY TEE EETITIGHER BEFORE IT mm
ETC.,
Ilwn \..uuK1 ur JSRKNAIAKA HIGH COURT OF KARNATAKA HEGH COURT G KARNATAKA HG!-I COURT OF KAHQAEKA HKSH COURT OF KARNATAKA HJGH Cl
zeiavant ta refer ta the dacisicn. at the
Hmn'bla Supreme Smart in th§WO'§§§@O* cf
2€.P.Pf:§I~i'i»2"£}S'£¥A2v£I vs Em pgmmxiqs.j;fi§*§3;£:§?s§;._,_
zgmmmtnan G{3N5TITB'ENCY:;' _ '-7~'sé;1,Ez+:T'__ V
2:231'-§.:m:° Am mi:-was V (Ax§:;«,__i.é§7: '.~*§7V£;?:.O:’\:’..,,1.inA.” Egizff rig;
fignstitutiwn hag bagn infie;pr§€m& go have a
wifig méaning i;%;;Og§@ 1§§g%§§a the entire
§z$cedu:$_ltfi §#W:§§&§vfltg%om§i to return a
¢andifigt@ fig §h§ @agi$fi§tg#% and the Emn’b1e
fiwp§5m§T=rC$Q;t’OOfi%$'”wsaid that “Chg term
*efig£t1¢fi9V$%yO§%rt§£en ta embrace the whole
§rmcéfi§re_éh§@§”%§fi§i$ts sf aeveral atages and
e§fir&easn”mafiy_ steps, wharaby an ‘eleatad
‘*Vfi&mb§f5”,§fi. returned; Whether or nvt it ha
O’f@un¢Ofiééé3sary :0 take a poll. It is not u$ed
in a xmrrcw $en5a ad that the rajectian or
“.V§£$e@tan€a ¢f a nnination papa: i3 infiluded
Tiin thg team ’91ectinn’.
6. in the aforeaaid deciaisn, whila
afiverting ta Articla 329§h} read with Axticie
225 af the Cmnatitutionj of India in tha
m .