ORDER
B. Subhashan Reddy, J
1. The contention raised in this case is with regard to shifting of polling station Nos.37, 39 and 40 in Koilakuntla Assembly Constituency. Previously, these three polling stations were located at Gramachavadi, Panchayat Satram (Eastern Wing) and Panchayat Satram (Western Wing), but now they have been shifted to Room No.3, VIII B Class, Room No.5, VII A Class and Room No.5 VIII A Class of ZPHS respectively in Owk Village. The question relating to location of polling stations is purely a question of fact and is within the exclusive purview of the authorities conducting the elections, and it is not for this Court to adjudicate upon the said aspects, and in fact the said aspects are not justiceable, more so in a petition under Article 226 of the Constitution of India.
2. We find no merit in the writ petition, and it is accordingly dismissed. No costs.