High Court Karnataka High Court

Dr Vinod G Kulkarni vs The Returning Officer on 20 May, 2008

Karnataka High Court
Dr Vinod G Kulkarni vs The Returning Officer on 20 May, 2008
Author: B.V.Nagarathna


Ojva$sL:,C_*.

HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HEGH COURT OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

,4 .»—

IN ‘rm I-EGH muss: as KARNATAKA AT a..wG.aLoaE
mam was mm 29″‘ DAY :2? my ms;

EETIJRE

zmcfiezmmnms. susnm 3.1:. ” M’

DR. vines G KELKRRNI xx . “u_*-2 g
sax 93 LRTE sax sUNnE_3Aa_Kq *x_ _?
A33: S5 ygaas .”.C «’ ‘*$’V , “”

eccvygrramw 9RmcwIc:fi§%§$Y$a:ATaIsT
EESIEINQ Am v:n¥ARm&Aa* :_.’v< I
REEL: ' .""~f 'n*

W' m Psrxrxaxna
:3? 32% K Sfiiéx RIEEHOSQETTY FQE MKS.
G. s .. a$CsocIam;OO5;h%vs .. , 3

was RE$uRxIE§"dEEi:Ea
gggzca Q? €HB=zLEcrx$N CQMMISSIGN
23, EHaLI~ngA2mAn CENTRAL

EE&ISLfi$EVE E$UfifiIL cemarzruzncr

.. REE ?GIv3'I}¥B~3'T

O,€BY_SR:£i.G.GA$H€HINAHEEK, AHv.,)

" _ ';';'}€IS WRIT PETITIQN IS FILEI3 UNDER
§'iB«.TE%§'3LE5 226 S: 227 DE CQKSTIEUTIUR GE' EVIIEA
'_ '._z3?'E.§":f1'I}3¥3r 'I53 EBIREFST TIE RESPCINDEHT TO PRC}I?U'CE
REQCEIEB PERTAINIRG '13 FILING OF THE
E*§r'%I,2%'z'1s.'£'IE'%E-3 BY TEE EETITIGHER BEFORE IT mm
ETC.,

Ilwn \..uuK1 ur JSRKNAIAKA HIGH COURT OF KARNATAKA HEGH COURT G KARNATAKA HG!-I COURT OF KAHQAEKA HKSH COURT OF KARNATAKA HJGH Cl

zeiavant ta refer ta the dacisicn. at the

Hmn'bla Supreme Smart in th§WO'§§§@O* cf

2€.P.Pf:§I~i'i»2"£}S'£¥A2v£I vs Em pgmmxiqs.j;fi§*§3;£:§?s§;._,_

zgmmmtnan G{3N5TITB'ENCY:;' _ '-7~'sé;1,Ez+:T'__ V

2:231'-§.:m:° Am mi:-was V (Ax§:;«,__i.é§7: '.~*§7V£;?:.O:’\:’..,,1.inA.” Egizff rig;
fignstitutiwn hag bagn infie;pr§€m& go have a
wifig méaning i;%;;Og§@ 1§§g%§§a the entire
§z$cedu:$_ltfi §#W:§§&§vfltg%om§i to return a
¢andifigt@ fig §h§ @agi$fi§tg#% and the Emn’b1e
fiwp§5m§T=rC$Q;t’OOfi%$'”wsaid that “Chg term
*efig£t1¢fi9V$%yO§%rt§£en ta embrace the whole
§rmcéfi§re_éh§@§”%§fi§i$ts sf aeveral atages and

e§fir&easn”mafiy_ steps, wharaby an ‘eleatad

‘*Vfi&mb§f5”,§fi. returned; Whether or nvt it ha

O’f@un¢Ofiééé3sary :0 take a poll. It is not u$ed

in a xmrrcw $en5a ad that the rajectian or

“.V§£$e@tan€a ¢f a nnination papa: i3 infiluded

Tiin thg team ’91ectinn’.

6. in the aforeaaid deciaisn, whila
afiverting ta Articla 329§h} read with Axticie

225 af the Cmnatitutionj of India in tha

m .