Karnataka High Court
D.K Barkathulla vs Smt Geetha Lakshmi on 8 December, 2010
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8'1" DAY OF DECEMBER 2010
BEFORE
THE HONBLE MR. JUSTICE ASHOK B. .2
WRIT PETITION NO. 31457 OF 2010 I I
BETWEEN:
D.K.BARKATHULLA
MEMBER .
NAGAMANGALA PATTANA RANCHAYAT
NAGAMANGALA I
MANDYA DISTRICT I PETITIONER
(BYSR1
1. SMT.
W / O ._MUR'PHY
, AMBEDKAR HCOLONY
NAG
N['Ai\lDYA--DISTRICT, MANDYA
PANCHAYAT
. 'TT~IANAOAI/IANCAITA,
MANDYA DISTRICT RES PONDENTS
THIS VVRIT PETITION IS FILED UNDER ARTICLE
222S,AND 227 OF THE CONSTITUTION OF INDIA
V..PRAYING TO DECLARE THAT THE FIRST
RESPONDENT IS NOT ENTITLED TO HOLD THE
-EPUBLIC OFFICE OF THE MEMBER AND PRESIDENT,
PATTANA PAN CI-IAYAT , NAGAMANGALA, MANDYA
DISTRICT AND ETC.
THIS PETITION COMING ON FOR ORDERS "THIS
DAY, THE COURT MADE THE FOLLOWING: '
ORDER
The learned counsel for the petitioner _
requesting that this petition be
The memo is taken on record_._ Accerciingly, pe’titi’oOfi<is"V.e
dismissed as not pressed.