High Court Karnataka High Court

Smt H Ramamani W/O N P Dharmappa vs Govt Of Karnataka By Urban Devlpt … on 1 December, 2009

Karnataka High Court
Smt H Ramamani W/O N P Dharmappa vs Govt Of Karnataka By Urban Devlpt … on 1 December, 2009
Author: P.D.Dinakaran(Cj) & Byrareddy


IN Ti-1E HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 015′ DAY or-‘ DECEMBER 2009ff-..AH.__

PRESENT

THE HON’BLE MR. P.D. DINAKARAN,Ci-lIEF’J’ti.STi'<§lS'–.V ,1 A

AND
THE HON'BLE MR.JusT1cE*A~_ANo*a3Y:zArzE'i.m¥V I

WRIT PETITIQN NO_.35865'!'_AQ -E:12o__o4 ( 'Ls-{ELEf§
BETWEEN 'A ~ V

Smt. H. Ramamani V
w/0 N.P. Dharmappa _ _
aged 37 years 4'
Councilior ;' ' 4. . " »
City Municipai Coun.ci–ifi__ '

Madikeri _–

Residing at Mangeiadevi.ji’~i.ag»aVr”=..__ .
Madikeri, Kodagu ‘District

. . 7 …Petitioner
i\i. Rai/’irncirzginath Kamath, Advocate)

AND. A A’

V1 Go.\’/er’:’:r1’*:eufi’t–.of=karnataka

by Ur4rban~De$re1opment Department
g M.S. £§ui”isjin’g, Ambedkar Veedhi

–« “‘Bangaior_.e’ — S60 6301
‘ By its’ Secretary

beputy Commissioner

_}_dagu District

Madikeri, Kodagu

3 The Assistant Commissioner
Kodagu District
Madikeri

V

(By Sri B Veerappa, AGA for R1 to R3)

This Writ Petition is filed under Arti’clles”2.26–,an;d .2277 of’–the”;
Constitution of India praying to quash Aijineircure-/:li..is-sued””by
dated 1.9.2004 insofar as it relates to Ite__rnHl\io.22’€or»Mad%._keriW_
City Municipal Council is concerned«.__in res_ervingi.”th..ev__post of _ >

President in the said council to President is ‘concerned as the
same is not in accordance with law and'”~etc_, ” 3

This Writ Petition comingfion for {:§nai.._H.e”aring this day, the
Court delivered the following: ‘ * ”

H by na_l<'a n , C.J . )
The petitioner' has sought for the following
relief: A it e V C A it
._'j('li')«..Q.ua'-eh' ampuAg'n'ed""notification vide l\io.UDD 51 MLR
1" September 2004 insofar as it

ireelates to .ite"r_ri:No.22 for Madikeri City Municipal Council

concerrzed in reserving the post of President in the

"«said"C_ouncil to President is concerned.

2. The Eearned Additional Government Advocate submits
that the term of the impugned efection is over and hence”-the

petition has become Enfructuous.

3. Recording the submisséon of the learned:’fAd:d:§tEonevE”

Government Advocate, the petition is-_

become infructuous. However, the4__pet«it5.oner to

chailenge as when such occasion ariseS=.._:’ _
Justice
____ *

_____

web ..H oat’: –vYE’s/Aw

A chm