High Court Karnataka High Court

M B Shivappa vs The Bangalore Mahanagarapalike on 26 February, 2010

Karnataka High Court
M B Shivappa vs The Bangalore Mahanagarapalike on 26 February, 2010
Author: V.Gopalagowda & B.S.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26?" DAY OF FEBRUARYA':;{j1:tj- A. K

PRESENT

THE HONBLE MRJUSTICE    

AND
THE HONBLE   
w.P.No.36o21/2009--:1;B¥BMP-Pin)» 

BETWEEN:

Mr.M.B.Shivappa,_   _  _  ' 

S/0 Late Boraiafi,     'V   

Aged about 4.»5'ye'a_1'S~--,, " I  V"    ' ~

Residing at 137, -138, 4% »Ma--Ln, A 

4th Cross,,W.ea\fe1fs l'j3,yQut.,_'  ' 

Vijaynagar II Stage, ' _  .

Bangaloree 560.040';--.AA *    ' -  PETITIONER

{By Sri Matljis for
SriAS_.VBasaVa1jaj ; .A'dv.";. 

  1  %%%%% 

' 1 ,_ The 'Bé111ga161te Itfiahanagarapalike,

 Vb: '

.N'.'E{,Sq'122i1fe_, Bhahgaiore
B33. its Commissioner.

.. State" of Karnataka,
 Represvented by it Secretary.
 Department of Rural Deveiopment &
.Pé1'ILChyat Raj,
M.S.Bui1ding.

 "  "Bangaiore ~-- 560 001.  RESPONDENTS

” [By Sri Basavaraj Kareddy, GA}

9

…a

This Writ Petition is filed under Article 226 of the
Constitution of India praying to direct the R2 State Government
to proceed complete infrastructure as required under the
Karnataka Municipal Corporations Act and the constitution of
India before holding elections to 198 wards of the R2 *B’r_ui1lat
Bangalore Mahariagarapalike by issuing necessary.l’;orders;’

instructions/ circulars / Government ordersj. “under .th’e 4′
Karnataka Municipal Corporations Act and under. Article 162v oi”,

the Constitution of India.

This Writ Petition coming on for orders day;

Gowda J .. made the following:–

Learned Counsel Manjuv.’M.S’ubbaia;h’wonvtjbehalf of

S.BasaVaraj, submits that petitiorn h’as”be'{;orne infructuous.

Placing’ the’Vfs:ibmi’ssion’ on record. Writ Petition is
dismissed as 1j_avin§ bec.orn.e”_infructuous.

” ooooo Sd/..

JUDGE’

Sd/-

IUDGE