High Court Karnataka High Court

Smt.Laxmibai W/O Malleshaiah vs The Secretary on 16 July, 2009

Karnataka High Court
Smt.Laxmibai W/O Malleshaiah vs The Secretary on 16 July, 2009
Author: Ram Mohan Reddy
 {}3j?._Szi": Ti;4i§;M;$N*TH RAJ 85 SHIVARAJ PATEL, ADV )

TA  ~.'mE SECRETARY

1:: THE HIGH comer or KARNATAKA,  

rwrsza THIS mm mm DAY or  _ F: "  

TI-IE I~:o1~a'*B3:.;-1 MR. JUSTICE    *

msaw. NO. 6316 or 2399f]  %
  -   
wnrr 1>12:'z~x'1*:o1~ms:':s.L 14535544635 or 2009

   'A 

BETWEEN

A13-E-.;_3'0 YE;-fl?.S"'--.»  V-
25?/AT_ iT€"i--A,a "r1aLLrK"~€;'H.I_'n+2.PUR,
DISTRICT'(?{U.LBAE{3A' __

1 sM1':z,A::i&§.imi H{G':.']M.AL'LE$HA1AH

2 SR1"13HANTHAMA'iA,APPA S] 0 AYYANNA
'AGE : :25: YEARS'-
,,  R/AT HALLAE TALUK CHITAPUR,
 I"2IS'I'I9?ICI' GULBARGA
. .   PETITIONERS

Anti;

V ' -5DEPAR'I'MEN'I' OF RURAL DEVELOPMENT AND
PANQHAYAT RAJ, GOVERNMENT OF KARNATAKA
M S BUELDING, DR AMBEDKAFI.' ROAE),
BANGALORE 560 001

2 THE S'}'A'I'E ELECTIOR COMMISSIONER

ii'?

 



 .jf*'mY THE-4.C0__I;EP!3?i'~MADE THE FOLLOWING :

 'céyuaseié for me parties in W.P.I3:222/09, by order

 19.5.2009, directed not to declare results of the

BY ITS COMMISSIONER,
CUNNINGHAM ROAD, BANGALORE

3 THIS} TALUK PANCHAYATH  
CHWFAPUR,   ; « A
BYITS EXECU'I'£VE OFFICER :   _ ~

. V  1RESl?OND1E)N'i'S"~ 

(By Sri ; DAYANANDA S PA'1'1L~,-,A£.nV 3' V 3 " 

APPLICANTS IN M1sc:;'w_A'65;§)'21){>j9 

1 MALLENATH MUBDAPPA-1N:'ao:~2'--Cg. 
s/0. MUE).DAPPvA'ViNDC}R'--.A ' 
AGE:4.5~¥_EARs;   

R] C). §{§+3M.§';R.E§WA3I,. CH1fI*IéAPUR"'-- TQ
GUL;BAR_GA;-#3'i_f)T."-,j--.._   " _   '
MEMBER, ;'f{'AL.{  PAN . «HAYJET, CHITTAPUR

2 SABAVVA, W]  M}'aLL¥KARg}'iJN
AGE : 30 YEARS"   " __
R/O. 'I'UF£ NU 1-2, C§111f:;xP'uR":+' TQ
GULBARGA«_.DT,  " 
MEMBER, TALUK 'PANCHAYAT, CHITTAPUR.

 "v--THi:SA:' MISC...W IS;V'%FI'Iv.ED FOR VACATING STAY
UNDER"SE(3.V_vI5§i..C0.£)E 012' CIVIL PROCEDURE.

;FHA.IS*h&I&§{:;--W§ COMl'NG ON FOR 0123323, THIS

ORDER

A : I1_i(i»is3%§utabIy, this court having hmrd the learned

M

election scheduied on 21.5.2009. It _

petitionez’ in W.P.13222/()9 sought 1e,a.ve. V.

the petition, which was faea

which time, this petition Wasfiled’ ;

clubbed along with WP. no
separate interim ordef:”Wa:§.4 this petition. In
that View of the._matter,V-fhfie having
neticed /09, directed not

to declare: held on 21.5.2009.

Ifi’ the application for vacating

stag? Stands rejeeted. _
_ …..

Judge

‘*-.033