High Court Karnataka High Court

Basavaraj S/O : Shivayogeppa … vs Karnataka Lingayat Education … on 12 January, 2010

Karnataka High Court
Basavaraj S/O : Shivayogeppa … vs Karnataka Lingayat Education … on 12 January, 2010
Author: H.G.Ramesh
1 W.P.N0.60083/2010(GM-RES)

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 12TH DAY OF JANUARY, 29 

BEFORE

THE HONBLE    

W.P. No. 60083/2010i'oi§2;.;1éi::sj"-._° ._ ,  

Between:

Sri.Basavaraj,  D 
S / o Shivayogeppa Her:.1_r} 
Aged about 48 years, 2 Vi " ' V
Occ: Business. V   A
R/0. C/0. s. s..Her_ur {*5 Co; *

Akki Pet, Havérimy . ,   "  
Dist: I-Iavezfif  '     .. PETITIONER

(By sri.Basiavasjajyy'c§3oda¢h»g'_Ac:vi)'W

AND: A

1.  Karnataka' L.ingayat..Education Society,
..  Be'igaum,"Co1iege Road,

Beigaum, Karnataka.

A ' »  Rep, its Secretary /Chairman.

   Officer,

Kamataka Lingayat Education Society,
Belgaum, College Road,
Beigaum, Karnataka. .. RESPONDENTS

.2 2 This writ petition is filed under Articies 226 85 227 of
the Constitution of India, praying to declare clauses (a) 82;

2 (b) of the Qualification under NB 19 of Karnataka Lingayat

2 W.P.N0.60083/2010 (GM-RES)

Education S0ciety’s Constitution and Rules (vide
Annexure–B), requiring the candidates contesting election
to the post of President, Vice Presidents and Members of
Board of Management to pass SSLC or equivalent

qualification as null and void, arbitrary, ..~il.l¢ugal t- ‘and
unconstitutional and accordingly quash / st1″u’ck dowjr1—rti:–e
same as not sustainable in law produced at”‘Ann_exu1~e;33.} u

and etc. _

This writ petition coming en forpreliminahj

this day, the Court made the.follow.ing:_– g
The learned on being
asked as to’ how maintajnable

against a;_”Soiciety,;=._ riightly” that no writ

petition against a Society.

Accordin.g1y,– Vgtiie.iWrit”»».p.etition is dismissed as not
maintairilabie; ..

V ;,.»}?etitionldisrnissed. lg 1

$3333

su’l:./ -: