Karnataka High Court
Kenchappa S/O Jettappa … vs The State Of Karnataka on 23 September, 2010
_ _ {BY sRi VG. CHAGASI-"iE'I'£'1, ADV}
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 23% DAY OF' SEPTEMBER. ::a.'01o
BEFORE
THE HONBLE MR. JUs'1'1'<j:E A M;} c§m~s.j;~=..':;A_%__% ' T
WRIT PETITION Nos.818T7s__-87Q..QF 209$ .
B ETW ZEIIEZN
1. KENCHAPPA
S / 0 JE'I'I'APPA HIRE}('LIRUB;\R_ ' ._ '
AGED ABOUTBO YEARS "
OCC:MI§MBER ;' _
PRl1VL4\R?_Y A'-;g;R1cU.LTUR'AL'cRr:,1311i----
CO--QP'f;'PA'F£\.I'13 BANKLTE)
GoRNAL~:fi_ '
TAJg.UKE'.lND°i1:;:._ ._
IJIST: ABHAPUVR. _ *
SNIT. KASTURBAI' ' -. ~ .
w/0 I4_{AI,IJ\'PPV[«.A KATTE
AGED "ABOUT 55_YI£ARS
V, _§ 000: MEM.;31«:R
':'PR,l,Mx'xRY AGm«::U1.'ruRA1, CREDIT
. 3 CO.aO.PERA'I'IVE BANK LTD
GVORNAL, "
-_ .'FM;U.K: «N151
£)1sT: -1}3k'JAPUR.
gs.)
. .. }."IE'I'ITIONERS
L.)
T}-II:3 STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTM ENT OF CO--OPIiRA'I'ION
MS. BUILIDING
BANGALOREWEBO 001.
._.
THE R.E3"l'URNING OFFICER _ I .--
PRIMARY AORICIIIJIU RAL CRE.DI"i§_
CO-OPERATIVE3 BANK I;*I'O.,_ '
GORNAL
TALUK; INOI
DIST: BIJAPUR.
3'4
3. THE SECRETARY .
PRIMARY AGRICULTURAL._CRE'DiT
COWOPERATIVE BANK I;If'O - '
GOMWW Z; ' 'g
TAI,UY;.-'II-IpII.._...';'- ' ._
OIsT:'BIJAT?UR1'- » _
V .... ..IRESPONI)EN'I'S
[BY sI§'<I S. SI;.If§UMMANI 'GA FOR R1}
THESE W'F~{"I'F'PI£1--'IVT"10N ARES FILEI) UNDER ARTICLES
226 AND 22.7 OF THE C~ONSTITU'I'ION OF INDIA PRAYING
TO IQLIASPI Tm: CALENDAR OF EVEN'I'S DATED
25.,"0'5.2.Q09__ IssUIa:I;.»..BY THE 2% RESPONDENT IN NO. NIL
PRODU'CED"«.__AT ANNEXURE-A AND FINAL LIST OF
CA:-IOI«D'A~TI5sV CONTESTED FOR TH12: ELECTION DATED
"--O'?.;'06'.20f09 ISSUED BY THIS,' 2% RESPONDENT IN NO. NIL
PRODUCE}? AT ANNEXUREWE.
I .TIIP3§fI PI?3'I'ITIONS COMING ON FOR PRELIMINARY
~ u ijiE3ARII'~J.G IN ~13' GROUP Tms DAY. 'Ff~H:§ COURT MADI2 TIII:
' I?Oi;LOW'Il\!G:
A
O R D E R
The pet’,iiio1’1e.-rs have 5-sought to quairsii t:i’1e <:a'1<§':'1(iar
of events daied 25.05.2009 issued by i§:i*i–<-3.'_ffs§§'(:£;;jiL%.
resp()11de1i1t' and final Iist of (?2'iI3di(1dt€s…(:0'i'1}€SfC(1 f'C.)"1i_
eiection dated 07.06.2009.
2. Apparently, the event is if”
petitioners have any aiternaié ‘(_Q_00V’gn.£.i.§3nS’iIi0I1 the
election process, they ‘sshéill do so
Reservirig__1ib~ert’yV:_§Q_ me .pct”iii._Qric..-5’3 to do so, the
petitioiis s{;ar’;_(;i d_isp<)s9<;€}-pf. "
13,3 2;…
k_.%.,.:_?
z
.«»’**i W?
….. ..