High Court Karnataka High Court

Sri.P.Shekharappa S/O … vs The Election Commision Of India on 16 April, 2009

Karnataka High Court
Sri.P.Shekharappa S/O … vs The Election Commision Of India on 16 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
H: mm man count or KARHATAKA 

DATE!) T!-I18 mm 16*': 949.: or? 'April;   % 

 .. 3 4

mm I-IOIPBLE HR. 9.9; n;HAi£Aiz.ax. 

Tm'. Hox*fi:§;*:; '9,G.sAni~1AmT
wan'  (an-may
smrwmm:    

1. SR1P.SHE}{}iARfi:PPA;f '- « *
AGEI3vAB_oUT"39.:§(EARS,__ ' ' 
AGRI{:ULT'UR£.ST,1";,'  _
3/0 P;é;RAJv1Es'Iiw_Ai2A§>?_Av;~_, ' -
M.LAKHALAHALLix;*:.Ln4sG§;,..---
ME'I'RIKl'*POS'I',   J 
SANBUR TA-J¢Ui€.VV'V. ._
BE§_gLAx'2Y D1STR_§C'I'.

 M V'V%SR:i4'é,NAGENDRAPPA,
 A AGED 'ABO_UT'£:'-2 YEARS,
=-- TA;Lux-9A;~Ic;:La;YATH MEMBER,

8,10 {ATE-Ski' SATHYAPPA,
DOUIAf¥'l'~§PUR VILLAGE,
SANDURTALUK,

 BELLARY DISTRICI'.

-  NAGARM.K
' AGED ABOUT 47 YEARS,

AGRICULTURIST,

 "s/0 LATE BHEEMAPPA

ASHRAYA COLONY,
SANDUR--583 1 1'9
BELLARY DISTRICT.

 



4. EKAMBARAPPA

AGED ABOUT 39 YEARS,
CON'I'RAC'I'(}R,

S/0 Bi-IEEMAPPA,

WARD NO.{)3, 
NEAR SHANKARALINGA 'I'EMPLE,," '
TGRANAGALLU-583123 =
SANDUR TALUK,

BELLARY DISFRICF.

5. SR1 BENNUR SOMANNA
AGEI) ABOUT 35 YEARS

ADVOATE V  «.

s/0 SR1 REVANNA,    

7TH WARD, MAIN BAZAAR', 5

SANDUR-583     "

BELLARY D£::."r':%:a%x*;'r.     PIEETITIONERS

(BY S31 B.*;S}§§.7t?k1?!I?AB§-ii)'vv§?ATIL FOR SR1 ASWIN S. HALADY,
Advocaikm) 4. "  T' ~ .. 

AND;

 'mini'L
 . 1*~IEW v{)E.pHI.§'1.l0 001.

2'.~~..__'I'H_E sf;*;a':*I+3 ELECTION COMMISSION,
omcr; 01? THE STATE ELECTION COMMISSION,
KSCMF"BUILDING, ANNEXE, No.3,

 .. " CURNINGHAM RGAD,

VL37; '*i*HE DEPUTY C()MMlSSIONER,

__:BELLARY DISTRICT,
' BELLARY.

 



4. THE SUPERINENDENT OF POLICE,
BELLARY DISTRICI',  V. j__ 
BELLARY.  ..  'EEsm'ND'Em.'$

{BY SMT. NILOUFER AKBAR, AGA__I)m 

THIS W.F'. Is FILED UNDER A§*I'IDLEs"2E6  &T'2-2"}*<oE THE

CONSFYFUTION OF INDIA PRAYING To" "DII2E'«:r'r'-VVDTIIE
RESPONDENTS HEREIN Tf)"*I?fOI?T}iW1TH 'AP;P.0--NT --'A SPECIAL

OSERVER/S FOR CONDUCT”DE.ELEcTIo’rIs’.=’m;TIIE 15TH Lox
SABHA FIOR BELLARY’ PARLIMI-EVNTARY C-0_I’¥S’I’!’.I’UENCY TO BE
HELD ON 23RD APRI£;’3009.=” * ‘

DIRECT TI-IE RES_PON-DE’NTS”-,n_HEi’%EIN To CONSIDER
BELLARY LOK, SABHA. “CO–N.’:3’FITL¥ER{3Y AS A SENSITIVE
CONSFYTUENCX AIIEDEJPRO}I1DE’~..NEVC’EE3SARY LAW AND ORDER
ENEDECEMENTEIIACHINERY EDECDIIIDUCT 01? FREE AND FAIR

DIRECT’?I’§VIE ‘EEsvE€)@IDENTs To REPORT TO THE HDITELE
COURT TIIE ACTION BY THE DISTRICT ADMINISTRATION
IN RESPECT OF”-‘I’H’E {BASES REGISTERED.

5 ‘DI.REér’ITI§IE’1I~2EsPoNDENTs HERIN TO ENSURE THAT ALL ‘

PQLITICALV ‘PP:-.–R’FIES SFRICTLY ADHERE TO T HE MODEL

‘I f}(_)’DE”‘QF ‘CQNDUCF ISSUED BY THE FIRST RESPONDENT.

TII ‘I”E WRIT PETTFION COMING up FDR PRELIMINARY

HEIIRIIIIGEIN THIS DAY, THE COURT MADE THE FOLLOWING»

.9_..33__..93……;_R. T T
(Delivered by P.E.Di:na3caran, c,.,I,_} ~ V.

Alleging that there is gross violation of
Conduct and as such there is no ;v”:tJiS’si3:>i11f’t3%L
in Bcllary Lok Sabha Constituefisy:’.–¥;1ffii
Commissioner under such :§ifi§2a1jqn,A.th:: “hive the
above public intemst l;i;_tigat1lo1V;1._l_c1c reliefs:

“Issue a writ the? imandaxnus or any
other Writ of A = respondents

special Observer/s for
3lconciiikfit..–ofV§1ccti§§i&_tc. the 159.1 Lok Sabha fer Bellary
.Cor§§fifiuency to bc held on 23111 April
V ‘ ‘ Is:§az¢ a w1i:1: in the nature of mandamus dimcfing
the itsponfiléfifs herein to consider Bcliaxy Lok Sabha

VA ” _ as a sensitive Constituency and provide
‘ law and order enforcement mmhincxy for

x;.ci£i<§t offrce and fair poll.
A' Issue a writ in the nature of mandamus directing

n 'T tlgc respondents to report to the i-Iorfblc Court the

: action taken by the District Administmtion in respect
of the cases mgjistercd.

Issue a writ in the nature of mandamus tiimcting

the respondents hamiztz to ensure that all the poiiticai

parties strictly adhere to the Model Code of Conduct

/x

issued by the first respondent”.

2. While answering as to the mlcpf Elecii0n—

brought to our notice rcferxzing {if that:

the Election Commissioner? e1f;$u:rtV:S._ {E
partyfies) in power, i11clu:ii11g’ V11″aV”..i.:l”vi11gVV_zé:1vi Centre and in
the States and fiischarge of its
oonstimtional duties fair and peaceful

elections to the ai}1d””c.t::1:¢’:StateiALegisIat11rcs under Article

324 of iof It is also ensured that oiflc1a’ I
machin_g,-fflfiflfoi” H scs is not misused. Further, it is
also cnsfiitfi offences, malpracticcs and corrupt

pzj_a€*:1:iccf: s sucli éis«i:_n;).r:zsonafion, bribing and inducenmnt of votm,

V to the voters are prevented by all mg-ans. In

. ‘ofviéilatieti, appropriate measures are taken.

3. ” is a settled law that the presumption in law is that the

Eicéiion Commissioner will “be taking ail eflhctive and pmventive

Qéteps to hoki a free and fair election. if that is so, sufice it to

repose our confificncc that the Eicctiaon Commissioner Wiil be

taking all such cfiectivc, preventive and positive steps to cnslme

/x.

M.

My

i””W’

vii.-gr-*”‘”

free and fair election to be held on 23rd A13x’il,. £§O€i)4§§§” Lok
Sabha Parliamentaty Constituc11_<;3r.. "of
accerdingly. V t A V V' ' VV .

V’ V ‘V
Vfustice

Index: .–

waahn I-1ost:’:5.Y_és/. ‘c *
: L. ‘ .. _ .r

“””