High Court Karnataka High Court

Syed Jameel Ahmed vs The Deputy Divisional Officer on 17 January, 2011

Karnataka High Court
Syed Jameel Ahmed vs The Deputy Divisional Officer on 17 January, 2011
Author: B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 17TH DAY OF JANUARY 2011
BEFORE
THE HONTSLE MRSJUSTICE B V NAGARATHNA

WP NO.2S379g20:1.0

BETWEEN:

SYED JAMEEL AHMED

S/O LATE S A SATTAR   ._
AGED ABOUT $9 YEARS I

R/A NE?-¥RU NAGAR

CHICKMAGALUR -- 577 10$

(BY SRI:M C BASAVARAJU, ADV)

AND:

3.. THE DEPUTY"D;0II_sI?DNAL'@EEICER
RE\lEf\§~.LJE'--SUB DELI:-.sID,zu'I'A._AI"I> '
ELECTORAL OFFI.CERV_ " " "
CHICI<MA'G_AI;LIvR DIs"rRI»*CT"_;~
CHI;<IgIAGALuR'--»S27 :;:0:1."'

  ., TIAETCOM I»IV.IssI0I~IER------~ "

.0 ' TOWNbf'-€U?\l4IC1PALCOUNCI%_
 :CHICAK'MAG,AIL,ALJ'P._ A 577 101
     RESRDNDEIITS

"(BY SRIT2:I__ T {\§A*R.E4NT3RA PRASAD, HCGP EDR RE)

 THIs"w_I:¥ Is FILED UNDER ARTICLES 226 AND 227 OF THE

.[Tc<*5IIsT'IrETLITIo'N OF INDIA PRAYING TO DECLARE THAT THE
 :'x|.O'T*I_FI.CAT}IOl\§ DATED 04.08.2010 VIDE ANNEXURE 'A' AS WELL As

E3_RC}C'EEDJIN(3S OF ELECTION DATED 04.08.2010 \/IDE ANNEXURE

' .'3'"Iss%uED BY THE 15' RESPONDENT IA: so FAR As RESERVING

T'i4é'E""--i7*AOST OF PRESIDENT TO SCA CATEGORY ES ILLEGAL AND

 ._u'IxI$i;sTAIAIABLE IN THE EYE DE LAW AND ETC,

$2.0

V. . . RE*a%.I T.I.QI\I ER



Ix.)

THIS WP IS COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWENG: 

ORDER

Learned Additionai Government Advocate O’

writ petition was fiied with regard to.:;”es»ervat4ionV:4″Of.gsewsté./_i0f’i’v.,

President to TMC, Chikmagalur and

been heid on 16.08.2010, theV»–_\,::§L)”i!~é.t% pettition.VVAn’as”‘:~.;b’ec0ffie

infmctuous.

Placing the said submi§sion_ riec-‘3~rt.f,’-O.I’_r;ij.ié writ petition

is dismissed as hasihmettiecomesmfl~u’ct;j’oi;1is;.t.,.i

%%%% ” :t¥: _§ Si/,4