Karnataka High Court
B Nanjundaiah S/O Late Dasanna vs The Deputy Commissioner on 9 July, 2009
-4- was that of the petitiener for the post of Adhyaks11e_:'ef_ the Grama Fanehayat. Having regarci to _ the Act read with Rule 8(5) of tee 2'-if respondent was ieft with no otller edteinative"'-biifeij'-$e"eA:;_*
declare the pefitioner elected tie “the ;3es_t ef
5. This writ petitie11..VdeseiKiee.:i;o BeAaJ1o§é?eci is,
accordingly allowed. AV 2.’?’.£2009
AI1nexure—A as; it; .:i’e1’afe:ei_”~ postponing to
13.7.2009 m1;e%%ei;e”e§io’£1. te”ti’;e.’ef”Adhyaksha <33' the
Grama Pé3J}ejha_'y'at"ifS» 'and a direction is issued
:0 the 235 reégelédefxt the petitioner, being the
-vsele A’ elected :0 the post of _
..forthWii:h issue necessary declaration
V in aeeerdaneei iaw.
Sd/-E
Judge