IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
QATED THIS THE 10th DAY 01? JUNE 209%
BEFORE
TEE HONBLE Mr. JUsTIC;E~AJ.:f1'
Wm' PE'I'I'I'ION No.15='-392 :.{)t}%9:§:*s~§E:.;1§z1'§%M;:~{ff.[ _
BETWEEN:
Sri Nanjegowda,
S/<3 Ningegowda, ..
Aged aboztt 50 years, " '
R/0 H0rimangaIapm"a.%ViiL'%Vg6:% L
Director, Horfixaangaigapura
Producers C?)0}3}3i"afiV'k§ Saéieties Ltd;-,»»'*
Crandsi HQ'b1i,_~.Arssii:e'1*a_Ta1uk;§ H
Hassan District, ' J " .'..PE'1'I'I'IONER
(SriH.R.PrasaI1I1ifiv:V"'_& ',jAds%-)7fy
AND:
1.
A ..... .. "
re":
Producers T.C@p'prferative
Secié%iét%_Ltd'.,""~V,,_
}:Iorimaz;_:ga" laplirég 1'§f'111age,
" Gwdsi Hobii, Aziésikem Taluk,
- Hassan Distrkzt.
.__ Hr);£*i::i2.ar1ga1apura Milk
Producers Coaperaitive
Safziéfies Limited,
L Q ' iicrimangalaptua,
. Ganciasi Hsbli, Arsikere Taluk,
I-iass.-an District:
. . . RESPONDENTS
2. I have perused the papers. Appa1ent1jk’.,T the
calendar of events was published]
19.05.2009. Hence, it is not open for lie.’
contend at this point of time w;fie:1 f’:ne”e1eeti<§n.,;p;fd¢§_:§§:
has already begun thatghée vs%a§ '~z10t of f;h.e
calendar of events and he oely on
27.05.2009. The counsel
for the petititmer is case on hand,
as the was in the
ruling. Time and
it gze calendar of events are
i$sa1ed"'e.nj(i is set in motion, this
woualde . ioeLtfi to interfere w:it.h the election
Article 226 of the Constitution of India.
3'"§iereV'ie';1Q in this mtition.
" .. lfietitien stands rejeeted.
Sd/–5
Fudge
AI/–