IN THE HIGH COURT OF KARNATAKA.
CIRCUIT BENCH AT GULBARGA.
DATED THIS TH13: 23% DAY OF SEP'I'EE\/EBER. 2Q'"1~--o
BEFORE
THE HONBLE3 MR. JUSTICE AJ1'rJ.#V(3"L.:1$1Jg;;.,"T' H
WRIT PETITION No.154.57 OF_2o1o
BETWEEN:
Kareppa S / 0 C11at:rapp;_£(;'A«--
Aged about 39 years. ' V
R/at No.143. Ku.:'akur1di.a._ '
Biock I. Sind}1z1n00_r Tgjalukg é _ ._ .
Raichur Dist1?ictg558:'i},§2.. V "
V Petitioner
(By 'N: --.adv.§cat§' " V
Srii. Samee:5S.,_ N.agap'pa_. Advocate)
AND:
1. '.F%§1e' Retur1TiI_1g' Offitrer.
Tidiggia __G1'a1"iiav ..P.-arlchayat.
" A _ Si31cEhfa1;1c3Q1" Taluk.
Raj(':'hL'1_r, ibjstrict.
2} The Chief Eiectiora Commissioner.
S~te1tc: E13'{:tior1 Com mission . Karnataka
Ba1=1.gadorew52.
» Respondents
S.S.Kumman. AGA for Respondents)
Vpetitioriicrif isquestioning the rejection of his nomination.
“inched V’=ih’o.,_seij’1edu1ed election is already over inasmiieh
M}
This Writ. I-“‘<:2i,iti()ri is filed under Articles 226 and
227 of the Corisiiiiution of India. praying to quash
endorsement. Ar1r1ex~G dated 27.4.10 issued
returning officer, Tidigola Grama Par1(:hayai"'._§ir1.rj/«.riire('_:i"_4'i
the resporiciems to permit the pei.*i*i.io11er–'_"t()0_$'eoii11(>xV’ing:- _ _ 1 e
o R.n’.1;__ :3
Mr. S.S;.”K{.rfiimah, Learned.’A.dd.1.tVi.ona1 Government.
Advocate aL*eept’$. no’€ice’for Re.spor1dent.s 1 and 2.
‘.2… Eyeli -rrija-i,i:’er is listed for orders. with
consent take-ri disposal.
4; 3. ,1 have’ per’LiS.ed the papers. Apparently the
\V£-10:8. be held on 08.05.2010. I am of the View
[fr
/
that no useful purpose will be served by keeping this.-=._
writ petition pending. Suffice it to say that iiberty
reserved to the petitioner to iiie an election petitioreif
is permissible.
Petition stands disposed of.
Mr. S.S.Kumn:1an, Iearnegi Additioriai’Governinent
Advocate appearing for the ‘peifr;j’.itted to
fiie his memo of appearance Within’: fo’urwe.eksA.
giggle
swk