High Court Karnataka High Court

Balwanth vs The State Of Karnataka on 26 September, 2008

Karnataka High Court
Balwanth vs The State Of Karnataka on 26 September, 2008
Author: V.G Sabhahit S.N.Satyanarayana
I

IN TEE HIGH COURT GF KARNATAKA

CIRCUIT BENCH AT DHRRWAD

DATED THIS $33 26*" any 0? SEPTEMBER 2$e8; jf, 

PRESEN?
THE HON'BLE MR.JUsT1CEr#:é§sAgHAHmT *--

'.",uq. - . ,_ ,<._V.
*'C°""'E€£Q& THE HON'BLE MR.JUSTICE,S$§ATYANARAYANA 

W659 c.\\.Ta..
R/A KHB ceLQNy,=
BAsAvEsHwARANAGAR_
DANDEL1 581 325 "
   %%%%% 
* " *' '~. H PETETEONER

':Bi¢SR:QJ§YAK§fiAR S.PATIL, ADV)
AND; é "'V

'=.u'1. ?HEYsTATE OF KARNATAKA
'= ..,_RE§;By ITS SECY.,
.  DEPT.OF MUNICIPAL ADMINISTRATION,
'=--M.s.BUILDING,
DR.B.R.AMBEDKAR VEEDHI,
BANGALORE 560 001.

" 2. THE DEPUTY COMMISSEONER/
RETURNIRG OFFICER,
KARWAR,

UTTARA KANNABA QISTRICT.



3. ?HE CITY MURICIPAL COUNCIL,
DHANDELI,
UTTARA KANNADA

REP.BY ITS COMMISSIONER.
. RESPONDENTS

(BY SRI.UMESH R.MALIMATH, ASA FOR R1 & R2)

THIS WRIT PETITION IS FILED 8/A 22é”§¥2e?%;f_
09 THE CONSTITUTION OF INDIA PRA¥ING zx>.QuAsH=,
QUASH THE NOTIFICATION .AT .ANN.E DATEB” r 9:200; _

ISSUED BY R1 AND ETC.,

THIS PETITION CGMING- ON .Foa tHEARfi&e_.:Hfs;’.

DAY, SABHAHIT J., MADE THE:EoLLoe:Ne:
ORDER ” ‘

TheMflV”petitieher;j haemi challenged the
notificetion issfieq bf gee 15″ respondent dated

1-9-3005: iwhereifi it5e3 Government has notified

“vallQtfient 9f the offices cf President and Vice

*_PreSidient’:d*Various categories for the IV term

in i:es§é5t_15f 34 City Municipai Ceuncils,

.inclnding “the third respondent herein, under

.i’éuie 13 and 13-A of the Karnataka Municipalities

i»{Preeident and Vice President) Eéection

“i={A¢endment} Rules 2&0}.

2. Since the term for which the said

s.,a.°-Ji
notification maée operative has came ta an end,

\»2

the prayer sought in the writ petition does §Q§ _

survive far consideration. Accordinglyf”athé5 _=

writ petition is disposed of as such.

Nd/