1
IN THE HIG§~i COURT OF KARNATAKA
ClRCU§'I' BENCH AT DHARWAD
DATE3 THIS THE 29TH DAY OF JUNE, V i-,1 "
BEFORE
THE HUMBLE MR. JUSTICE As}¥o_1«i 1_3} :H1i~iCii?ii~GER'i ;\/[A
WRIT PETITION NO 634 1912639" 35 63420 '1'0 Ai5'34:2*é'i20b9
AND W? 63583-63584i=i2009{CS--'EL--Nf} '
BETWEEN:
:. sHR1.B.T1MMANAGoUpA.:'_-. «
AGE: A13QU*'r.Vf73'Is{EA:2s; ' "
cc::sGRI(:::J,:;!;'UI?;E' _ * _
R/O BA1R£s?UR;.'FQ:SH'i~RA{}U£9PA
:)131';fiEL1.,ARY,
2. B HAI§UMfi'B¥T}EA{}OU._DASjO NAGANAGOUBA
AGE: ABOUT E:5_YEARs,
* _ oa:c:A$R:CULTURE---« "
V' R10 8A:§2A1>1;.:R, 'I'Q:S§~lIRAGUPPA
'DIST; 'B.ELi:A,R"f--.
's:i:31i>ALi1~§'é:s_A%£A1Tu:§;:=§~_IE;f;*r,é1§., 53v.)
Z""!D=-
2
'C3
THE AS;<;*r;% (:16;-'0§5.s<)c1E'r1Es,
BELLAR¥- " N - -
THE RETI;'RNIN;:§C§e*pf.z€:E;'1é
vssm BANK, BA§RA§"S,JR;-"I'Q:SHIRAGU¥'PA
lZ)§§f'i':" BELLARY,
V ' Vésfi BAIRAPUR
rrgv:sz+i1R.a,:sT: BELLARY.
3
5. B PANDURANGARAO W/O VENKATARATNAMMA
AGED mom 53 YEARS,
C}CC:AGRiCUL"{'URE
SRINIVASPUR CAMP, BAIRAPUR
'i'Q:SI~iiR.!&GUPPA
DIST: BELLAEQY.
6. N SHIVASHANKARAGOUDA S/O NAGANfi;G0§§DR-
AGED ABOUT 48 YEARS, ' - . «. '
OCC:AGRICUL"I'URE V
R/0 BAIRAPUR, TQ:sHIRAGU._,PA
DIST: BELLARY. '
7. ARALIGANUR ?1MMAm;(}0U.'DA:.s] RUDRAGOUDA
AGED ABOUT 36 YEAR&;; ' -
OCC:AGR{CUL'{'Ui?E 'V
R/O BAIRAIDU12; TQ;smRAG§;PPAV%»..V_ .
0:33'; _
3. HAR1JAN1.mEvAVmAs,*,G'-MAIILAPPA
AGED F..I-3{}-U'l"' 54"YjEAR$,T"-
OCC:AGR-ICULTURE .- V .
R] 0 _BAIRAPU3_?s Ts3:SH1'r<'A.GUPPA
ms,_J*: '}:}ELLAR'§'._ RESPONDENTS
‘(.BirfsR§:~3, §}mfeANABAsAwA FOR
_ SR}”Y_. REDDY, ADV. FOR C] R6)
“\&’.R:IT PETITIGNS ARE FILED UNDER ARTICLES 226
gféigz: 22? €’:§'”;’fI”HE C€)NSTI’¥’U’I’¥0N OP’ WDIA PRAYING ‘PG QUASH
_ _”‘%1*i«5gn€)!¢:;§Et-2 ANNEX{}’RE~C DATED 18/6,/2009 PASSED BY THE
R§:si*>m:’:>EN*r Na: IN ELECFION DISPUTE 3/0910; DIRECT
‘mE’V.R’ESmNDENT N().1 AND 2 TO HGLD THE ELECTIGN OF’
“‘PR}:?S7iQENT AN!) VICE–PRESI{‘)EN’§’ ‘I”{) ‘THE RESPGNDENT N013
‘ ‘SQCEPY mom THE STAGE WHERE Y1’ IS SFOPPEI} ETC.
THESE PETITIONS COMING ON FOR QRSERQS”*;5H;S;__”1’L)§m
THE COURT MADE THE FOLLOWENG:
Sri R.K. Ham’ is dimtttcd nfitice’ fig»:-.:he”reVsp§nde:;:’
No.1. Sri B. Sharanabasaw;-1) theVA~»..’ ;FCSpOIi{3.CI’i’I’,§’ ‘
2. ‘{‘hes§:” the interim order
datad 18.06.0§jVV(z§§2;¥§§}i§re~§§}’]’j;:§:”E.i§§§c¥ii§3n~’Dispzxte No.3/()9-10. As
the main the fimt respondent, I do»
not pmp(;S:%V” to V ,-;’:0.1’1’r.,c’::{1ess 91′ otherwise of the
interlocutoxy ofclei’ ;>a§:.sc:d_ by
C. Kotturshettar, the iearned counsel
a;Li*;,}_eé§ijiI§g”férV’bV_$ii§é gjefitioner submits that the issue is covered by
V VV _th€: _§11’d..m,r_;f:’1t3;’t.A¥.11is Cong’: in the case of S. NAGANGOUD Vs. YR
1′ ” ‘A”—-.a:;é;$1vJREi:x%;.:§* reported in HR 1969 XIX €734.
The ends of justice would be met by my direcrfing the
” “.Br.e S{;po;1d€nt $60.} to ciisposzz of the main matter itself witlain 6
weeks fmm today. Further, the fiberiiy is alse rezgerved to tha
3331’.
I. ‘saga. ‘ V
petifioners to make the application for vacafing the__
dated 18.%.()9 {An.13£xure–C).
5. with these directions and 1i*::.m~ii¢’s; p¢fiti’£§§fx3x
disposed of. N0 order as te c0sts.
6. The leaxncd is pcrfiiittéd to fiic his memo of appearance within x b