I IN TEE HIGH COURT GF KARNATAKA CIRCUIT BENCH AT DHRRWAD DATED THIS $33 26*" any 0? SEPTEMBER 2$e8; jf, PRESEN? THE HON'BLE MR.JUsT1CEr#:é§sAgHAHmT *-- '.",uq. - . ,_ ,<._V. *'C°""'E€£Q& THE HON'BLE MR.JUSTICE,S$§ATYANARAYANA W659 c.\\.Ta.. R/A KHB ceLQNy,= BAsAvEsHwARANAGAR_ DANDEL1 581 325 " %%%%% * " *' '~. H PETETEONER ':Bi¢SR:QJ§YAK§fiAR S.PATIL, ADV) AND; é "'V '=.u'1. ?HEYsTATE OF KARNATAKA '= ..,_RE§;By ITS SECY., . DEPT.OF MUNICIPAL ADMINISTRATION, '=--M.s.BUILDING, DR.B.R.AMBEDKAR VEEDHI, BANGALORE 560 001. " 2. THE DEPUTY COMMISSEONER/ RETURNIRG OFFICER, KARWAR, UTTARA KANNABA QISTRICT. 3. ?HE CITY MURICIPAL COUNCIL, DHANDELI, UTTARA KANNADA REP.BY ITS COMMISSIONER. . RESPONDENTS
(BY SRI.UMESH R.MALIMATH, ASA FOR R1 & R2)
THIS WRIT PETITION IS FILED 8/A 22é”§¥2e?%;f_
09 THE CONSTITUTION OF INDIA PRA¥ING zx>.QuAsH=,
QUASH THE NOTIFICATION .AT .ANN.E DATEB” r 9:200; _
ISSUED BY R1 AND ETC.,
THIS PETITION CGMING- ON .Foa tHEARfi&e_.:Hfs;’.
DAY, SABHAHIT J., MADE THE:EoLLoe:Ne:
ORDER ” ‘
TheMflV”petitieher;j haemi challenged the
notificetion issfieq bf gee 15″ respondent dated
1-9-3005: iwhereifi it5e3 Government has notified
“vallQtfient 9f the offices cf President and Vice
*_PreSidient’:d*Various categories for the IV term
in i:es§é5t_15f 34 City Municipai Ceuncils,
.inclnding “the third respondent herein, under
.i’éuie 13 and 13-A of the Karnataka Municipalities
i»{Preeident and Vice President) Eéection
“i={A¢endment} Rules 2&0}.
2. Since the term for which the said
s.,a.°-Ji
notification maée operative has came ta an end,
\»2
the prayer sought in the writ petition does §Q§ _
survive far consideration. Accordinglyf”athé5 _=
writ petition is disposed of as such.
Nd/