IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 23"" DAY OF AUGUST 2010 -C BEFORE THE HON'BLE MR. JUSTICE ASHON.E..'HINCHI'GEPII " WRIT PETITION NO. 25902 of 2.Q10;"(EL.E»E'LEI)"'I BETWEEN: SAYED NASEERUDDIN S/O SAYEED MOHEMMED HUSSAIN AGE 40 YEARS 5 V. HOUSE No. 617-628, THEGGIN I<"ERA.sTRE.EiT " HASSAN ROAD -. V A _ KOPPAL - 533 23: -- * 1 ., PETITIONER (BY ?.SR1}R' 'C: HIALES'HA,_D\/OCAT'E) AND: I I I I I 1. THE STATE OF EKA»RNA'TAKA' REPT BY ITS~.SECR'ETfA-RY' _ ' DEPARTMENT 'OF PAVN'CHAvATH»«PaA3 VIKASA SOUDH; BANGAL.ORE 2. DEPUTI' COMMISSIONER AND 4-" - RETL:_RH.ING OFFICER' ---------- ~ * KOPPAL TOWN MUNICIPAL '--_§<O,PP'A.L ---.5S3j2.3i - A3 I THE ICON NI ISI5I--O N ER v KOPPAL TA.LU_K;'..' -VKOPPAL j-"E83231 RESPONDENTS
A (By SRI K M NATARA3, ADDL.ADvOCATE GENERAL,
SRI E S INDIRESH, HCGP)
__’7″THIs WRIT PETITION IS FILED UNDER ARTICLES 225 AND 227
Off’FHE–{CONSTITUTION OF INDIA PRAYING TO DIRECT TO THE
lg-.RES’PONDENT STAY THE ELECTION PROCESS TO BE HELD ON
*–..21″.’8:2010 AT ANNEX~F DATED 9.3.10 TILL COMPLETION OF THE av
ELECTIONS TO BE HELD TO THE wARD NO. 24 & 2 AND ETC.
THIS WRIT PETITION COMING ON FOR PRLY. HG. THIS-‘-DAY,
THE COURT MADE THE FOLLOWING:
QRQER
Sn E.S.Indiresh, the learned H_ig.h__Court”Go’yer’nni.enrl:_V
Pleader is directed to take notice for theV’»respontierats;’~
2. At the second call also, thereils no *reV_pre..¥;.entvatlon for
the petitioner.
3. The main prayer in the.:wr.it’i3etiti’ol*; is to stay the
election to the office’: To’w.n”‘Mu’i1’i’cipal Council. The
election is already’~ condaicted
4. This petition having become infructuous.
….. –
EUDGE
TOW.