Jn 3_§R%MQDEim@f;
.AQED43YEARS
GOV7i'§'"'H3_PS SIBETARAM WADI,
4. HUSSAIN PASHA,
V I AGED 31 YEARS.
* _Qc(:1; TEACHER,
IN1WflEHHHiCOURT(fi?KARNATAKA
CflMHHTBENCHAT(HHBARGA
DATEDTEHSTHEIQWHENKOFFEBRUARYJKHQ
BEFORE
THE HONBLE MR. JUSTICE AJIT J '
WRIT PETITION N0.8l952--8195'6 01.? 2[:o09%M j(G:IuV{R§:Is)VL*-, A
BETWEEN
1. BASAWARAJ BALLURDA-G I;~._
AGED 42 YEARS, '
occ. TEACHER, _
GOVT. HPSUPPAR1\/iA_IJ%DI,--'_ ~ I %
4' I
TALUK CPEI_T1_fA._PUR.. I
2. ASHOK'~KUMAR;' A
AGED'-._36._YEARS.,_ "< " ._
occ. TEACHI33R;'.
GOVT. HPS IDARDAGIIRUA,
TALUKA CHI'I'1'AI%'--UR_.
acct, 'Fv§%;AC}1_E'R,
TQI 'cHV1I.'1*Ié_I*»IUR.
K)
GOVT. HPS YAGAPUR.
TQ. CHITTAPUR.
5. GANGADHAR.
AGED 43 YEARS.
OCC. TEACHER.
GOVT. HPS KOLLUR.
TQ. CHITTAPUR. E 2 3 . .'.Emm
[BY SR1 SANTHOSH ANNAPPA_,_AEV*.,')" V
AND A'
1. THE DEPUTY D1REC'T?ORQFVE" ~
PUBLIC INSTRUCTIONS ,{D::.P.1),=
GULBARGA, DIST. (}U.LB_ARGA,.._
DISTRICT RETURNING QEfFICVER.'._V ' '
2. THE BLOCK E13:JCATI'oNAL-OFFICER,
(BEO), cH'if:*rA1?UR;' 'mLi;mEE' '
RETUv.v;N-ING"EOFE?1:CER., 'CHETTAPUR.
TQ. C:HIT1'_AP5UR,V 13131:.' "QULEEARGA.
3. SR] MAKA.
AGE MAJOR, -Qcc. TEACHER.
GO'\.;'"I". HPS KALHIPPARGA,
- TA.j._i}KA CHITTAI-?U.R'.
A 4; 'g'-.\}L\I'1\I_,.':",'}'':4._CI:1__E'I*1'APUR.
, SR..I"B:]-XSSAPPA, AGE MAJOR,
Qcc, 'l'EACHER.
. AGEMAJOR,
GOVT. HPS BAGODI.
TQ. CHITTAPUR.
6. SR1 BASWANTHRAO.
AGE MAJOR, OCC. TEACHER,
GOVT. HPS (URDU) REVAGI,
TQ. CHITTAPUR. .
7. SR1 CHANNAVEERAYYA,
AGE MAJOR,
OCC. TEACHER,
GOVT. HPS KORWAR,
TQ. CHITTAPUR.
8. SR1 DEVENDRAPPA,' V
AGE MAJOR, OCC.TEAC'PIER,"
GOVT. HPS D,E'G«.AON, ,
TQ. CHi'ITAPUR.?ij_V__j. - *
9. SR}
AGE MAJOR, .QCc1:f,4TEAfi:I'HEI§..'VM A
GOVT. HPS'WA12vDEGEfl_ SHAHABAD.
DIST. GULBARGA; ~
10. ,5:-RI AfH1\./iED,
GOVT. ~}:fIPS'{URDU) INGADGI,
OTQ..O'_CHvI5I7E1{\PUR:
1 1. SR1 1»,/iA1?1ANTAPPA.
_ IAGE 1v;AgI_OR. OCC. TEACHER.
GOVT. HPS MADAG (K),
CHITTAPUR.
12. SR] NEELKANT.
AGE MAJOR.
occ. TEACHER.
GOVT. HPS (URDU) NALWAR.
TQ. CHHTAPUR.
13. SR1 RAMESH,
AGE MAJOR,
OCC. TEACHER.
GOVT. HPS ALLOLL
TQ. CHITTAPUR.
14. SRIRAMRAO.
AGE MAJOR,
occ. TEACHER, k V
GOVT. HPS CHIT'_l"'APUR," ~
TQ. cH1T1'A1?U;%;%%%" r
15. SR1 V' = '
HEBBALKAR.,_ AG}$..NAgJOR,, ~
0cc.:rEACHEMR?¢V %
GOVTLHPS CHI'ITAPUR,__ ~ _ %
16. sR1""s;iI'.r15L?rVRAP:éMr;
KARANELK, MA-JC=R,
GOVT. ;HI>s WADDERGERA.
' "HUNKUNT_A~..é_TQ. CHITTAPUR.
AGEAMAJ 03}
Oct'. TEACHER,
7.__<:30v'1'~.. Hgps PEYFHAEROOR,
'rig . _'CiH}."I'1"APUR.
"SR1 VENKATESH DESAI,
and according to the calendar of events the Block
Development Officer of the taluk was appointed as a
Returning Officer to conduct the elections
association. Suffice it to say that elections
and respondents are the elected candidatesflfi». of ._
which is at Annexure F. V the’
petitioners is that elected
member of the societyff .AA_’2}f__f;i1ernber of the
association norfifixfas the electoral roll.
Hence the entire election
process’ The prayer sought for
in thiszfwrfiit efcertiorari to quash the list of
elected election held on 1 1.6.2009 and
also agfurthefrw’direction the first respondent to
apipoiri-tf:”‘–.a: new Returning Officer in place of second
respon..dentf”‘to hold a fresh election to the taluk primary
H school’teache1* association at Chittapur. fl
V.
1 ‘V
3. Apparently it is to be noticed that much water
has flown under the bridge inasmuch as after the
Calendar of events were issued elections are h61Ci,_%iI1d
the respondents are elected Candidates.
prayer made by the petitioners in this it
quash the list of the is
impermissible. indeed. p_ if .. At any V V “laet1na in
conducting the eleetionsiitllbe dealt in an
election p€titi”O14’r.”£._;:.;’3int;;€ have filed this
writ petition process, E am of
the nlottlvniaintainable and the
petitioneis * to initiate appropriate
proceedings “before €–t’I1 ‘appropriate forum to set at
aelectiolnmdprocess. With this observation
of. fl
9
4. Sri S S Kumman, learned Government Advocate
appearing for respondents No.1 and 2 is
fiie his memo of appearance within four weeks. ”
YKL/~