High Court Karnataka High Court

Dr Nidarsh D Hegde S/O Diwar Hegde, vs The Rajiv Gandhi University Of … on 8 September, 2009

Karnataka High Court
Dr Nidarsh D Hegde S/O Diwar Hegde, vs The Rajiv Gandhi University Of … on 8 September, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 8"' Day of September, 2009 

BEFORE

THE HON'BLE MRJUSTICE MOI-IAN   

WRIT PETITION No. 25271    'V, T T

BE I WEENA

Dr. Nidarsh D. Hegde
S/0 Diwar Hegde
Aged about 44 years
Member

Senate Rajiv Gandhi. Zlniversity 'of.  V 
Health aScienoe:3;..Ka13nataka_ _

<31 Professor of DraJ:V".3131'geVr-y =

A.B. Shetty Memorial.;insi:i.tiite"of
Dental Scie'r1.Ces.4 D ' " V 
Deraiikatte

 Mangialore V "  V  Petitioner

  -féfiyv M/ s. A. Nagarajappa & Associates,
  Vt  Advocates)

 '1'he':.RajiV Gandhi University of

  Health Sciences in Karnataka
_ '(IV T Block, Jayanagar
' "Bangalore -- 560 041
Represented by its Registrar



2 The Vice -- Chancellor
Rajiv Gandhi University of
Health Sciences in Karnataka
IV T Block, Jayanagar
Bangalore -- 560 041

3 The Returning Officer
for the Election to the
Senate of RGUHS and

Joint Registrar of
C0~0p€1'at1V6 Societies

Karnataka UCDP}

Bangaiore. 4"' T I3lb~el<

Jayanagar   _  g_' V   'R _

Bangalore -- 560 041  '      fl.,.Respondents

(By  N B  fc-rVV'VState;
Sri l§1jrl?<a.nieshiC'oun_sel forfiri' and R2}

This Writ'I?et.ition'i«s filed under articles 226 and 227 of
the constitution ofi1rIdia,v._praying to quash the letter dated 10~
8-2009 issued by"vtheresj:}--ondent--1 vide Annexure~G and the
Notification C"-dated '._1O~:84i?.0O9 issued by the Respondent
published by the re'sVpondent--2 marked at Annexure--H.

\\  Ag   petition coming on for orders this day, the
7 Court  the following:

ORDER

‘petitioner has questioned the letter dated

‘:f10.U8.,.20vC’9 Vide Annexure–G and the notification dated

— 1’A(;”‘.C’8.A:A2.O{)9 Vide AnneXure–H to the writ petition.

M

2. Virtually, the petitioner is praying for quashing the
calendar of events issued by the first respondent–UniVer.s_ity for

conducting Senate elections.

The petitioner is a Senate . member ._of.”

respondent-University. According torhirn,

the month of July 2010. On the szaidigronnd. ]§¢£:r1;3:’i¢r

has prayed for quashing the calendar of. the.’

first respondent–Universi_ty for cond acting the”Senat_e§ elections.
The document at Anne$’iure;_C} the turn of

membership of the petitioner V ‘exp_irled_ l.11.06.2009 and

Senate 3;yas._ I’€0C)01*1s’¢ifiE4t;t1″.eCl~.011.__l2.U6.20O9 and it was decided to
have elections. ‘according to the first respondent—

University’, the of office of the petitioner has expired.

lBe._.that as it may, it is brought to the notice of the

AC’zou.r_t Advocate on both sides that the date of

_ polling 1′;-‘already over on 07.09.2009. However, the counting

‘ ofxvotes islscheduled to take place on 09.09.2009. On the very

j’date.. results will be declared.

1″‘

Since the Polling has already taken place, this Court

does not find any ground to interfere in the election process. It

is by now well settled that the election process”‘canrloi,__hbe

interfered with after publishing of calendar of _ever_:1’ts.’ .

4. In View of the above; this Court– to

interfere with the impugned r1o.tiflcatio.nt”relatingitot ‘c3levr;ds21r ‘oft

events. Accordingly, the pefisgctbn’ fails._V;tn£_”i.: uscime

dismissed. It is open fo’r*.t_he initiate action under

Section 59 of the Rajiv Health Sciences

sd/–~
…..