A .93.)' IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED 'THIS THE 2nd DAY 03%' JULY 2009 BEFORE THE HONBLE Mr. JUSTICE AJIT J _ WRIT PE'I'I'I'ION No. 13517 93? 2O0'3€'L7é:§F%I}}.M1 T %% Y « x BETWEEN: N.R.Vijay.':1shankar, President, Nallur Milk Produ(:c:r's _ Cooperative Society .»LiInited"" -. V' Nallur, Bangarpct'l'a_I 1}#k, V ,. " Kolar-563 116. * " --.....PETI'i"IONER 1.
Staté <_.}f% Ka1i1ataka,
_R£:presénted. by its Secretary,
~ 'f;Departzne1"1t, .of_(3rJ«operative Societies,
" M2-S.B"ui1ding, Bangalore.
. Chicztkballaptzr District
. "*Mi1k–E?roi:iucers' Union Limited,
.. N. §«1.'4., .?i~iutl1uru Post
iieiap-563 102,
Represented by its
x 'T rlvlanaging Direcztor.
3. Nallur Milk Producers’ Comparative
Society Limitcé, Nalhxr,
Bangarpet Taluk,
Ko1ar~563 3. 16,
Represented by its
Sccnzttary.
4. S1nt.M.S.Archana,
Returning Officer,
Kolar Chiekballapur Milk
Union And Assistant Commissioner,
Kolar Sub-Division, Kolar.
5. Auditor, _ A _ >
Cooperative Societies, ” .. _ 1 _
Bangarpet, Kolar. _ ”
(Sri H.K.BasaVa1’aju, oHcoP%:bi{‘R 1)
This w.P is f1le%_I”‘u13dier ‘3.fA1(:1VA 227 of the
Constitution of India’ oprayiiig t_ov..qf;1:=:$h AImexure~F’,
dated 27.06.2{) {)9, is§u_e’¢1.,by._§l;e — ”
This 3: hearing this
day, the mag ‘
AAAA
for the petitioner
submits that’ a_ is committed by the auditor.
” _ the a:1 sezved that rejection of nominafion cannot be a
‘V meubjeet of the writ petition, unless certain exceptional
groimds are shown and when the facts are not
disputed. Obviousiy, in the case on hand, rejection is
on the basis of an audit report which beceiiies a
disputed questien. Having rward to the _
nomination on the ground of audit report. ‘V ~ ..
the eieetion is scheduled to exit:
the question of interferenoe.wg)_u1d i1:;t”aI’ise:;””
Writ. Petitioii is …’I’€}€(Ziié£i.:.i_:’:4 Ais’ iieperrifor the
petitioner to raise eieetiori to do
Sri HCGP is permitted to
fiie memQ’ef’iap;§:~:arei’;ee fefik’ weeks.
Sd/Egg
55$
AI/~