High Court Karnataka High Court

S S Hemanth Kumar vs The Election Officer on 17 March, 2008

Karnataka High Court
S S Hemanth Kumar vs The Election Officer on 17 March, 2008
Author: K.L.Manjunath
'W' '*"""-'-PEI flGLIRT SF K.¢'%RHfiT%&€A. fifiiwl

BEFORE' A

' % am fi-11$ "ms: 171% my or  --

mm I-I=DN'BLE MR.  J L

mmrr PETTIION mg: 13%c:,uf«'  -gm. ,1, % A %

 :

  '   
AGE:-MYEARS   V
S:fO5I'iIV;#;;fiuIIMh¥t8.'fi.~': %   % 
RID      
R.P.c.,.L޴DiI'1'_;'. A %; x   V
E_u.nr.;:.a..L::31aE - mm, mm'    L

In-NA

-'n'l.:'W'u1'll\'I' Iffli
Ill 'I3' -I-I-\I.lu\':'.lI'l-"(R
Alflltsl

 *:§*4._:~.i,  'Aw;

_v._":  ":  '

A 1,.  Ammtsfrxiaxi ($31333,

 DRI5A"!'L ILfi;I'fl¥.

%  &%vimmm4ru?&mD1 gamma

% 3:-1m9_$s..mR1' 1=a::aI..*, GARE -- I.Ha:.*.aR

" "  _  -- 560 ms

.gEmam

9-: 

  VEERABHANA
wmmnn-Ivmznnx annuswn

" =$'HEflHABRI ROJtD,'GA.HDHIlIA.<_}AR
mt-I«:.mI.»r:,*-1:~.!;= + 5-31.: 915

'I.I'.ll.'B'.lL'MF'|""'l'_'l' H J"!
 I' IR.-'I

1.

1′). at
HHJUR

I 4. KUMfi11’AB’JifAMYC’..C.

HIEJDR

1*-3

%G;”-‘u”J.} E-JAR

MKJQR

EH

£31.. CH.€’&ND’Rfi.’W£’aTI E5..’I’.UMESlEI
MAJHR

h J..*W’AI}F3V M.

!.*..fi-.-JEIIJR

–I

;. Fa’;-‘-‘:.Ii’u’-.;’7.H’wu””a..»sr-La.L-a.””‘*”.c:. .

MMGR

13?

9″ E~’H’e£I”AR!tJ
M-HLJHR

zc:.r£=;s.smu»::ia§;1a~n-1I*s:.a’.771A;iI
M.~’aJé;1-I~2 : ~

5. n:-.:u.r1.n.A .’

m3am%mmamn %

J i13.Yfif.’:-Evflfl.

=M.a..:.’Ga._,

” M&mR

1E§V.?£?;é;.:)I$ifiHEKAFAIAH “La.

= 1a;RmarUKaL.a…

‘II ‘Pu-“”L’I’||

£H1i”.Ih..| ‘UH

l’?,VI$5 l?I’Wfi:.EEATTIPLTAfi
Mfl.J’fl|R

ifl.EnHIW]!’LKUIiIflR RI.-“r.
MAJOR

mn*n.§:’n’n¥’miwmaA’ EARA my

1′.’3»’n-..,I*”V;!7′”l”‘4I.’.!¥.¢’t. Rfir.

-I WWI-L

MHLJGR

emusmwmrm mt.

iamJn::x12

E 1..:m’w;-mmaan 3.

LLAJQR

rm nmmmr man ran tr 3:

fife 4l.l.o’IoJn

|’J’4l L ll. ‘|\’ ¥T».I.l£.IL’I “HlK’I.Ll7l-II.

Mfiulfirfl

:9 M1 Rm l:’rEc::’r,Am1:r
BE IEJELE’-4.’.”:TEIJ A3 ‘1:;:IRn::::rcrRs GE .
mm ‘EEkE31E’0NDEH’ILAa:?uQCIA*fIOI¥..’jV _
£KEPmFI’:*A % .. ”

u’1;Tm=?g:*,::u;i:a:fl17.r1=e11:.~1.n1%s,.;=11;e13’1¥:m’;– ~
NQ.«’1.fi’,..B={-‘rM TQWEES,-..” V

5gg;g;_fl3§#F_ é mf–.uQg£}’ g1;rawn=n’rmnnn1g

_ . E’!-ll an
iaamt n1a;:~y:ar:2fiarsmnAR
‘fD’.E«’= 1§1’DCZi}IET1″EeB’;-.§}FsH?’flHINAGAR
K;I~i;.w:3IEGLE’,A .I5AI~’i§Z1AI.GRE REBP€)NIJENT8

In’ulb’IvOl|’ Iv-vod.a.N.-aagnirm—-E1 ‘my R1 ami quash ‘tne”‘

” ‘mmloxwmmsnt ciatezl 2.2.2008 iaauesd by R23 Vida
_,–‘Annmtn.1r»:%~E{m1dem.

This patition earning an fur prafimixzary hearing
thia a:§a=.a.:,r,, mt: C–amrt nmda time i’n’uow’ ing

The: petitiu:v11er a
Sangha which is a under the
psomasmm caf R-ggimaunn Act,

196$ 1″

.. .;..,…a.};

in ,p&ti_iir3>r1éf’ f.1e’:€i mmmmfi ft-

”1!

Even though he
__r2::§%tI’L¥e’i:i=’;t.1fitia-gaLx*é1ii- I:t1mnix1a1:ion. the 13* reaponclent
am if there were no cand.1da’ has

kiln: r-up ‘P unsung; n-F I_I_:riI’__1-1n!’11~ 113 (If 11

an-D-AI:–I-nun. hr up-In

t’tjaA.%<:§3§i1<iia:ia.tea. .fwmrding1y, he has tieciared the.

jgsrgam elacfinn without mum; the election. The

a6:%tio'ti.Vmf the 1" resa;po'nd¢nt is called in question in this

x …_ur2fit petifiun by the peet1t1' "onar stating" __ that ewen_ though

1mm. In…-.. -.

uJ -Q’.QL’H’ I ”

.11. 11. ‘U J.l$.fi”i.- §..sI.HvI.J.l’I- 1. $11 LIU l.aflM’.l1| |.a.l.J-C3 J.Ul.a|.uI.l.J.J..I.l

aficer Irma passed an urcier. Thu’-flora, has

mquuwts time: Cxmurt to quaah the aalmtion pmoeaa.

__/
EV

‘Hi

3.. Hmring hear-:1 tha 901113.351 far this

mmy £3 .31′ –:1.-m upixlian that thig 3-..:,;t

mainminaiznkr. siijrwe ma lat mmdentasnmasmm

‘E’r”I’*Ll’IL’.’n’-‘I- flI.’r- Ir!’ Q’! Q5-hi’.-,I.,_’_1i’ =: 1’1′:-131 -in

‘I
.-W…–n-…uu’ mu… u…w–an-nu II.-nu.-nu mu. I-saga-In: L

1:113 flifiput-3 caf mm. -mi’ Such
dhputw ham to ‘Hé ‘ court.

4.. i .. rejected.

____ H Vfifgiaxi ta approach the civil

‘ 4’.


‘ 5