IN THE) HIGH COURT OF KARNATAKA CIRCUIT BENCH AT GULBARGA DATEI) THIS THE 28'" DAY OF' OCTOBER 201 PRESENT I 'III THE HONBLE MR.JUs*1'Ic;EVN KU_IvIA'I§::I'_':V: '"1: '- AND I I THE HON'BLE MR.JUs'r1cE REVIEW PETm0N BETWEEN: A BASAPPA _ S /0 VENKANGOUDA N;III«_NDAREDI.)_§*' AGE:52 YEARS H _ _ occ: MEMBER OF V.£~,S';S5.'..E_\I. co--OPERATIVE"sQC:I2W;:.; ANDAGR1. _ 14 » R/O SIRWAR " TQMANVI _ DIST. RAICHUR. , » _ - ...PETETIONER (Es; SR}. 32 ¥.1VAKU_MA.R "fiA=Ia1<OOR. ADV.) AND; ' 2. 15r;.\}I--EIJ'fI<A:::?1-3A -- Age: 43 YEARS "E/0 SERWAR " VEMANVI ''':);sT.E;1A.IcI»»1UR. . 'I:iI.-HIISIGIENI ALIAS SI 11NRAG1;«:N1 ~ " S'/"O BUDDA M.A.1,L,A1-J1'->A Age: 40 YEARS R/ O SIRVVAR " L.) TQ. MANV1 DIST. RAICHUR. THE RETURNING OI+'FECIIZR OHS Age: 40 YEARS VYEVASAYA SEVA SA}-IIAKAR SANG}--«I NIYAMITA {V.S.S.S.N.} SIRWAR TQ. MANVI DIST. RAICIIUR. > L.-J 4. THE DEPUTY COMMISSIONER RAICHUR. 5. THE ASSISTANT REGISTRAR COOPERATIVE SOCIETIE RAICHUR. V .« RESPONDENTS
THIS REVIEW .PI:;’;r’I RIjLI«: I R/W SEC. 114
OF cpc, PRAYING ‘I?.fIIA;1I*»»’I§II.IS& I-mIQ’N’13_L1; COIJRT MAY BE PLEASE!)
TO. REVIEW THE” PI;1II.I*IQN«.._II:\II<.)V REZCALL THE ORDER DATED
06.10.2010 IN WA Ix;I1C,5,VI0i50'/'2.(3II_0'~(cS¢I«:I./M) PASSED BY THIS
HONBLE co:_URT.'_°"' H V' ' "
THIS R}§i’.{I}§2W PE);1′-ff-IO’N::”CIOM1NG oI\I FOR ORDERS THIS
DAY, N KUMAR’;I.I._,% I.IAD15:’*IH EIFOLLOWING:
‘- ORDER
‘E’hiS’ r(:?k:::.i_:A[%.’-Ki’. pc1i£’i<)1"1 is filed by nr1c;* Ba:-mppzl requeStir1g the
Couft" .V'{.(;'- 1.1f'€3V«"I(::§'\'X{pV_ t'ff1<a–:"rdc21* daied 06.10.2010 in Writ Appeal
I 01 50,1 20,3: 0 -‘ X
‘fiiae Iea1*r1ed_ Siragle J1IC§§__3;€ who had di1’ec:ted for
T} “1’C? af(.)1’eSaic:i wrii appeal was pre:fe1*I”c-sci zlgainsi: the
preparation of fresh voters’ list and t”l1e1’ealter to proceed with
the election. Once a calendar of evt=:1’its })1.1b1iShC”V(:]VV.»lr:3gl*1(il’ the
election is notified merely because some body
rega1’ding eritries in the voters list. iieither vub-::.
stalled nor the fresh voters list has tollge
Objections regarding the voters
list. duly published and time is It is
only after considering is finalized ancl
preparation of votersvlist for issue
calendar of eve1:”.1f..s§’;i. is issued, the
correctness into either by Returning
Officer or byilvtlie of any candidate in the’
election SL1]cf€l’S,u'[l71’V(i”‘,I1. he._coi,Ild’:.’–il’a1ise election dispute and in that
dispttte, ci)re1’t.<-zitid.that the voters list did not iriclude
valicl-__vot.e:*-.s seriously ai'l'ect.ed. his iriteresti. If the
"'sij;tle:1clai*. of CV(¥iifS issued and till the election results are
_jétnr1oLi_11eed dtmftig tl1e1t: period the correct,ions of list camnot be
' sq 'iritti. H
Judge, a fresh voters list has beeii prepared.. Nearly
In pursuarice of the direction issiied by the learned
about 219 v0t.e1<s wlmse place founci in the e2,1r1i<=:r list ()fI1iU('.ffi
either on t1"1<: g1'(m11d they are c.1efaiu1t.ers or on the ggrotiiid of
bogus v0t.e1's and to have the e1ec1t:i()1'1s. If txhe v()it§;V§1":s_kf]Vi'S3t,' is
prepared a.fter issuing CE1.k*.l1dEi1' of eveiits. that. cfe';'A.I._i"1'1r§:t';i.V1::St3 Qiinvéitlii» 4_
the basis for f1'cs1'1 election on the "6f"s::¢Ii xT'(;i*,*;¢ér.~:i:-._'.iVst.*–.:'.VIt" 't;vI1éj'
petitioner is also Candidate (:()11t,est,ing t1V1e."'=z:_Ee2r:tioi;_t, }1v€'~(Ii1'11"ft1.i&5t¥
all such grounds in the €1@C'.t.iO1'}ipéfitiitioll \£\:1i_iC:'h"ap§51'0priat.é
authority to consider aiid gi*2;1it._*re1i'Ci'.; V»-'.Q i'i1id"1i(3 ground to
review the order.
Permiésioni to ‘pfC;~s’é%m’:L1’teA also dismissed. Application to
filed for di1’€(,’,'[41′($l1,_ifS.El1$() dAf.sit1j}3se>ci.
Sdf”
IUDGE
I
S&/-
JUDGE
“Sb.