High Court Karnataka High Court

D.K Barkathulla vs Smt Geetha Lakshmi on 8 December, 2010

Karnataka High Court
D.K Barkathulla vs Smt Geetha Lakshmi on 8 December, 2010
Author: Ashok B.Hinchigeri
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 8'1" DAY OF DECEMBER 2010
BEFORE

THE HONBLE MR. JUSTICE ASHOK B. .2

WRIT PETITION NO. 31457 OF 2010   I  I

BETWEEN:

D.K.BARKATHULLA
MEMBER   .  
NAGAMANGALA PATTANA RANCHAYAT  
NAGAMANGALA I   
MANDYA DISTRICT I        PETITIONER

(BYSR1 

1. SMT. 
W / O  ._MUR'PHY
, AMBEDKAR HCOLONY
 NAG 
 N['Ai\lDYA--DISTRICT, MANDYA

    PANCHAYAT

. 'TT~IANAOAI/IANCAITA,
 MANDYA DISTRICT  RES PONDENTS

THIS VVRIT PETITION IS FILED UNDER ARTICLE

222S,AND 227 OF THE CONSTITUTION OF INDIA
V..PRAYING TO DECLARE THAT THE FIRST

RESPONDENT IS NOT ENTITLED TO HOLD THE

 -EPUBLIC OFFICE OF THE MEMBER AND PRESIDENT,

PATTANA PAN CI-IAYAT , NAGAMANGALA, MANDYA
DISTRICT AND ETC.



THIS PETITION COMING ON FOR ORDERS "THIS
DAY, THE COURT MADE THE FOLLOWING: ' 

ORDER

The learned counsel for the petitioner _

requesting that this petition be

The memo is taken on record_._ Accerciingly, pe’titi’oOfi<is"V.e

dismissed as not pressed.