High Court Karnataka High Court

B Nanjundaiah S/O Late Dasanna vs The Deputy Commissioner on 9 July, 2009

Karnataka High Court
B Nanjundaiah S/O Late Dasanna vs The Deputy Commissioner on 9 July, 2009
Author: Ram Mohan Reddy
-4-

was that of the petitiener for the post of Adhyaks11e_:'ef_

the Grama Fanehayat. Having regarci to    _

the Act read with Rule 8(5) of tee  2'-if

respondent was ieft with no otller edteinative"'-biifeij'-$e"eA:;_*

declare the pefitioner elected tie “the ;3es_t ef

5. This writ petitie11..VdeseiKiee.:i;o BeAaJ1o§é?eci is,
accordingly allowed. AV 2.’?’.£2009
AI1nexure—A as; it; .:i’e1’afe:ei_”~ postponing to

13.7.2009 m1;e%%ei;e”e§io’£1. te”ti’;e.’ef”Adhyaksha <33' the

Grama Pé3J}ejha_'y'at"ifS» 'and a direction is issued

:0 the 235 reégelédefxt the petitioner, being the

-vsele A’ elected :0 the post of _

..forthWii:h issue necessary declaration

V in aeeerdaneei iaw.

Sd/-E
Judge