High Court Karnataka High Court

Shri K Nagasandra vs The State Of Karnataka on 25 March, 2008

Karnataka High Court
Shri K Nagasandra vs The State Of Karnataka on 25 March, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 25th DAY or-* MARCH 2093  7;  ".

BEFORE

THE HON'BLE MR. JUSTICE:vAJrT«1I,dIJl'§RIJf.Kli§.   A
WRIT PETITION No.4759/2ooa(Cs4ELm, A  R

BETWEEN :

1

RHRI K NA(}ASANl)H.:§_, "'«.

s/o SHRI KRISHNAMl5mHY'.,_f'} }   '

AGED ABOUT 41 YEARS; _
R/A1' N0.1O3,*19l' B GROSESQ

aw MAIN,NIVED§TA=NAGAR.  h A'

MY$OREf5?0 (:23: . R

S1-{RI s ;PHYAf}ARA;=lJ..:97.' L '1' 

S/Q;-LATE'S.V.S!;:!AMAfiNA
AGED ABGIJT 4&i,YEAR8_. .
RIM' M0.415.~JANATfi.NAGAR,

'1'.K.LAYOU'I',-- M.Y'$ Q'RE{5'?O.~009.

sq-4 RI s'.LR..RHs_HAAfi',"~.- 
$10" M.S.sR1NIVAAIi-\H

3 AoE_p :\BOUT"'48._YE:'&RS,
= _ "R/m*No..A-02-05,
A _  A.I...S.H. 'IJWIQUT.
'  BOGADI IIAVSTAGE,
' --.;savs0n_<zc_-:3'zo U26.

""'sM'Rs:uRANoA SRINIVASAN.

W,IO;g_SIIR1 K.R.sR1N1vAsAN
AGED ABOUT 51 YEARS,

" '  R/AT NCL653. 12m caoss

V *  GOKUIAM EXTENSI-ON,

MYSORE-5'-70 002. -

. . . PETITIONERS

(By M] S.Vasanthi Associates, Advs.)



AND :

1

OD

  MYBORE-570 001.

THE STATE cm KARNATAKA
REPRESENTED BY ITS 
uomrr SECRETARY AND spscm, . .
DEPARTMENT OF CO-OPERATIVEE. 7 A .2
vxnxmm sounm, BANGALORE'-566001

THE REGISTRAR OF  
CO-OPERATIVE SOCIETIES.  
ALI ASKAR ROAD, l3:ANGALQI_s'l_E-'.~.__ 

THE DEPUTY REGISTRAR :)F;_»  *
C0-OPERATIVE SOCIETIES;-..."  _ ..
PUBLIC onmcms I3u.u_1.p_iN.c;,.,  " 
SAYYAJIRAO ROAD,  _ 
MYsoREe57c;m1.   -_ 

THE A3Sl§§T':(\NI'T-- REGi'jS'l'RA_R  
oléqo-oPERA3fIv3_,sAlLx_  '
MY_SORE'~57Cr00.1   "

THE'ADMzNiST1ia'T01§"..'%v '

_ APAHNA H()i18E Hunjmnu
.. 0.0'-OPERA'i'»--!.VE 5:'-O;ClE'I'Y NIYAMITHA
 W-z~.e1s.n<: <)+«'+-*Ic::s::-m1JI:.Imm,

sA'=.rm.n«..RA<) ROAD,

  TMm3o.RE¢_s7o 001.

%  'THE§E1f:JRN1NG OFFICER
 AP$\H_N,¢\ HOUSII'. HU|l.I}lNG

C.(JjOPERATNE SOCIETY .
PUBLIC OFFICE BUILDING,
SAYYAJI HAO ROAD,

. . RESPONDENTS

(By 511.0. Chandrashekaraiah, AGA ibr R1 to R4)

THIS WRIT PETITION IS FILED UNDER ARTICLES
227 OF THE CONSTITUTION OF’ INDIA WI’I’-II A PRAYER”–T0,

QUASI-I THE LETTER ISSUED BY THE 191′ RES-PoN~BEi€.’r_o’
6.3.2003 BY ISSUING A WRIT OF CER’I’IOI’~2ARI _.xv§ARKED’*–AP§–~.I ~
ANNEXURE-.J IN THE WRIT l’E’1’I’l’l0N, coNseQL;1EN’=rLr.._tQuA5H –« _
THE CALENDAR OF EVENTS WHICH… WAS -‘PlJB’LI_E’aHED”.OI%I ‘
6.3.2008 BY THE 6TH RESPONDENT MARKED AS ANNEXLIVRE-K.

THIS WRIT PETITION r..1oM1NGI”‘oN* PORsV»’:P:i’£5§L1’MflII§;AIé’&’

HEARING. THIS DAY, THE COU THE l*’QuLl;.~QW.!VNG:V ”

. at; I j’ ‘E A . % 1
Pursuant to of events are
issued. ‘K’. It is
is to take place on
27th

_ .2. the fact that the Calendar of

V’ .a1reIsdy””issued and the election is to take

pieeees o11:V:2’II;O:.’3}j20O8, 1 am of the view that the question

of Inrith the election process does not arise.

‘Petition stands rejected.

I It is open for the petitioners to raise an election

…_r.Iispute, if they choose to do so. %

.4.

3. Mr.G.ChandrashckaraJah, learned Additicqflal

Government Advocate appearing far the ” _

to 4 is permitted to file memo of 3 ”

weeks.

BPS