is: THE man COURT' OF' KARNA'rAK,§__":
CIRCUIT BENCH AT GLVLBARGA. '
DHFED THIS THE 23% DAY OF rvzassvc-:;«;:'1§.gs:§Q'§: 4- _ " 2
BEFORE V
THE HQNELEJ MR.J:;s{r«'s-:35 S.N.$}STYAPi2§V'3?;E:Yg%NA: .
WRIT' ?El"f'I'I"ION z~éo.éifiz48J'20aV78'¢G_§x1+Ié:E;é;}
BETWEEN:
Shivaraya 3/0 Mu11nappéi'V- ~ 2 VV "
Aged about 43 ''
President Qf.f}}_¢ .
(By Sri. $§;ara;iag;;;;qa Vu'; ,.
PETITIONER
AND:
1.
'L2.
This ?i,i.bfic Instxuctions,
The 31001; Echicgéifioézx Gflicer,
._"£;$ngg;s'c.gur, Raicmur district.
Q '''}7he* . f£?Ea_ster,
:'{r{igi1V¢r.-Primary 8011001,
" A I;i13.gas'ug§.1rF'tq., Lingasugur,
"Ra;i<:_13;11rV d;'isfi'ic:t,
RESPONDENTS
:18;-Y sri.Mauikax3un sahukar, ma)
‘I’h_is WP. is flied uncier micles 225 and 2:27 of the
….£it)nstitution of Emilia praying to direct the mspondezxts
authorities to permit the patitiomcr to act. as a ?r€:sidc:nt
under the Presidentship of this petitioner till cempletion of
I
E»?
r
the: three year pézioti and tea {ijmct ‘(E16 1*€:spis:j;:i.f:I1i:~;
a.uth0:itir3s to pmtmit the: pei3;tim1er {.0 act as a_..§?:’je:=;1§:it?;;fz:VV
the SEEMS.
This W3″. coining 01:1 far ;)3’6Hm:é:r3.a17g i1€ari:;.g “3′-g;’1:>i;;–p
this ciay, 31:: (301111 mack me i%:)iE()xx’::i21g_;”~’« ..
This writ; ;)t:tii:i{3:; is éiiéezi :’~;e:é’i:*_:ng direciiozl to the
I€S}f}O.”{1{ifi3]”£.S I0 §;}€I”i}13{ _Tpet1.tit%:3t”:1′ €O~.? E§l}§VE{3 I:m.tfi_ _fiXg)i1″j,J f::§i’ ‘ii13:.as:: fmrll 313.8 date he
was c§’§g:~:C’£:f:éi ;é1Vs*”.E9’1.7r;éVS’i{i»£é§i:1_{ “:31” ::’%.£)M(: i,éi., 23.13.05. Sines the
said g)e1é<:xé 01' t;E1-re€€.VAyc:g§§*~sV "€V§{pii'i:d an 22.:3.Ci6, this petitizm
dose; ' ;':::r_t; szxzvivg-;_ ibr C0':3.sJ€£€I"a11:i()11.
' §::Ec:~:nc6:, ii3i'J§:'- W1"if. ptitfiien is dismissecfi, as it has
' §§€'C'£31V1i'f3_i1i.§i"i1f.f'{i'it)uS.
Sd/–
JUDGE
Sri.