High Court Karnataka High Court

Basawaraj Ballurdagi vs The Deputy Director Of Public … on 19 February, 2010

Karnataka High Court
Basawaraj Ballurdagi vs The Deputy Director Of Public … on 19 February, 2010
Author: Ajit J Gunjal
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/~