High Court Karnataka High Court

Mallappa S. Byadagi vs State Of Karnataka on 10 June, 2009

Karnataka High Court
Mallappa S. Byadagi vs State Of Karnataka on 10 June, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH COU¥iT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS "me 10*" DAY or JUNE, zgésé'   L

BEFORE

THE Howsm MR. JuS1'ICE»ASH£$K._ AB'.,H1a¢c§iz§-:g£a1 %  

 

1. MALLAPPA s. E.Yi'¥.¥2-3?gGI,     « 

AGE: 43  ojcc: Eégiif-!.E¢:Ti3R oi-*:=»m BANK,
JAMKHAND1, R/or J;2s~eaae1s<.,5.,%    

TAL: JAMKHANDI.' k    %

2. KALLAPPA, S/Q MAuAP?A'§»iKLOL,

AGE: 35 Y'F:ARS, occ; MEMBER or

am BAa;i~:;. JAM!<_HAND1,. % %%%%% .. .

RJOESHVU'-RPAEI, TAL: JAMKHANDI. :PE'IITIONERS

(as?ssir.%S,s.%PA1:L,mv.)

" *  ; -- Ls'rATE 0? 'E-iAR?§ATA§<A BY
*,'-IT$.$ECR&TAR¥ 1'0 GOVERNMENT,
 .  CC:-.-GPE;F.A:'fIVE oevaammr,
"  SOLE"-DHA, MNGALORE - 1.

% 2'     %2;=i:iME9uTv amscroa coevemme
  SGCIETIES, BAGALKGT TALUK &
  'e:=:sT: aAGA1.,Ko'r.



3. ASSISTANT DIRECTOR COOPERATIVE
AUDIT AND ELECTION OFFICER

PECARD BANK LTD., JAMKHANDI,

TAL: JAMKHANDI, DIST: BAGALKOT.

4. THE MANAGER,    ?
PRIMARY COOPERATIVE AGRICULTURE 3; 
RURAL DEVELOPMENT BANK LTD;  "

JAMKDHANDI, DIST: BAGALKOT.   V...:aAE;s;Pé}NbEéiTs "

(BY sm. VIDYAVATHI n<., t5e.--c;.G.P«,i%r=o'§§::§i~%»T# R3')  

THIS PETITIONAIS FILE.EJ _UND.E!i, AR1Ic£i,E:~s 226 AND 227
OF THE consrzwumm or 1N£f:IA._'P:zAY!m:a To QUASH THE
CALENDAR OF EVE--f41'S*'AT.A'NNEXURE§-E"ISS'E3ED av THE THIRD
RESPONDENT ore%23;os;os3  

THIS FOR ORDERS THIS DAY, THE
COURT MADET”H’E FOLLOWENGAIV ” ,
‘ %ko%a::>*e R

The patitfimérs hV3ye’~5bu.g’ht a writ of mandamus directing
t_he~ N03 postpone the eiection to fourth

reVép¢nA.déni:A fix a period fer election after the

7″,_};omp3étE6’n’ of’ réi__n§é season. The writ of mandamus can be

_ ~..i§§u.e?d, oniy. ifghhéé authority has not performed the statutory duty

Et’;4–..’In”the instant case, Section 39 of the Karnataka Co»

operative Societies Act, 1959 enables / empowere”thievi-State

Government not to hold the elections during t_.h~e~rejinjr”l~:seaVse_n.”=

But there is no bianket embargo on holdinnthebeiect-ion’:d.i:rin;3

the rainy season. Therefore, this prayer is.,negati\<eti;VV;

2. The next prayer ;.rnade&hy–VVt’h:e ‘betltieners-.ievv}that their
names be included in the voters.’-lllstf} this relief also
cannot be granted, aethe events has only
the effect of eiecti.oVn*-.”_proceeeVVfrom the stage at
which it was the elections to the
Parliament. issued on 27.05.09
states that thlesettovna attained the membership on
25_.03.08._._§’iAse.the.Vseconvtihetitloner had not become a member

15.03.09, he has no vested right to

dernelnti ‘t’h_;alt be included in the voters’ list. The first

V’qt$etitioner”is ai.rea.:t§v a voter. Thus not finding any merit in thae

0 «–;.i_”‘etitit)_ns,V’they are dismissed. Ne order as to costs.

Sd/-

JUDGE