High Court Karnataka High Court

S S Ranganath vs B G Nandakumar on 16 June, 2008

Karnataka High Court
S S Ranganath vs B G Nandakumar on 16 June, 2008
Author: Cyriac Joseph Gowda


-1-

IN THE HIGH COURT OF KARNATAKA AT BANGAI{O1!V§’E f.S:

DATED THIS THE 16TH DAY OF JUNE 200$’ ,;::

PRESENT

THE HON’BLE MRCYRIAC JO$PH, CHIEF S

AND &.-._ E V
THE HOIWIBLE MR.JUSTIC)E.A.N~.–.”‘;?EN§_iC§f}_P)§LA OOWDA

WRIT PETIHOH xS~If=EO~PILI

BETWEEN;

S SRANGANATH
S/C}S.S. SASTRY_ ,
AGED ABOUT_544Y’F,ARSV’» _ ‘

I2/Ar # 522, 2Ni3~,A ?e.1AVIV’rxI_ I .i..
BVS LA”YC}L”I.’, BILEIQALLY, Em 4TH STAGE

Emu EROIHATTA ROAE, ,13AIsIOALORE75

SAVED :

” jg 1.

… PETITIONER

(E3%’S.:-I S SIIl§A1’§.(iA£!?§’_PH ..PAR’I’Y IN mRSOI~:…. ABSENT’)

B G NANDAKUMAR

” I SECRETARY, STATE ELECTION COIVMSSION

No.3, CUNNINGHAM ROAD
‘HANGALORE~–560 O52

” “”CiOMMISSEONER

STATE ELECT ION COMMESION
NO.8, CUNNINGHAM ROAD
BANGALORE-560 O52

10 REGISTRAR
KARNATAKA LOKAYUKTA
M.S.BUILDING
BANGALORE-560 001

This Writ Petition conning up fQ1’u:Ati_m.i_ssio.1’1 “on day, the
Court delivered the following. ” ‘
CYRIAC JOSEPH: c;..§’.;.’ V *

This \%:it up for the 4*’ time for non–
compliance of There is no representation for
the. Henée petition is dismissed for default and

for _no1:14p1fo3t:ci.1fi:)VIi’;- . _

S&/4 _
Chief 3’tlSfi¢9

ifidge

‘ . Gss I –

~