Karnataka High Court
Smt.Laxmibai W/O Malleshaiah vs The Secretary on 16 July, 2009
{}3j?._Szi": Ti;4i§;M;$N*TH RAJ 85 SHIVARAJ PATEL, ADV )
TA ~.'mE SECRETARY
1:: THE HIGH comer or KARNATAKA,
rwrsza THIS mm mm DAY or _ F: "
TI-IE I~:o1~a'*B3:.;-1 MR. JUSTICE *
msaw. NO. 6316 or 2399f] %
-
wnrr 1>12:'z~x'1*:o1~ms:':s.L 14535544635 or 2009
'A
BETWEEN
A13-E-.;_3'0 YE;-fl?.S"'--.» V-
25?/AT_ iT€"i--A,a "r1aLLrK"~€;'H.I_'n+2.PUR,
DISTRICT'(?{U.LBAE{3A' __
1 sM1':z,A::i&§.imi H{G':.']M.AL'LE$HA1AH
2 SR1"13HANTHAMA'iA,APPA S] 0 AYYANNA
'AGE : :25: YEARS'-
,, R/AT HALLAE TALUK CHITAPUR,
I"2IS'I'I9?ICI' GULBARGA
. . PETITIONERS
Anti;
V ' -5DEPAR'I'MEN'I' OF RURAL DEVELOPMENT AND
PANQHAYAT RAJ, GOVERNMENT OF KARNATAKA
M S BUELDING, DR AMBEDKAFI.' ROAE),
BANGALORE 560 001
2 THE S'}'A'I'E ELECTIOR COMMISSIONER
ii'?
.jf*'mY THE-4.C0__I;EP!3?i'~MADE THE FOLLOWING :
'céyuaseié for me parties in W.P.I3:222/09, by order
19.5.2009, directed not to declare results of the
BY ITS COMMISSIONER,
CUNNINGHAM ROAD, BANGALORE
3 THIS} TALUK PANCHAYATH
CHWFAPUR, ; « A
BYITS EXECU'I'£VE OFFICER : _ ~
. V 1RESl?OND1E)N'i'S"~
(By Sri ; DAYANANDA S PA'1'1L~,-,A£.nV 3' V 3 "
APPLICANTS IN M1sc:;'w_A'65;§)'21){>j9
1 MALLENATH MUBDAPPA-1N:'ao:~2'--Cg.
s/0. MUE).DAPPvA'ViNDC}R'--.A '
AGE:4.5~¥_EARs;
R] C). §{§+3M.§';R.E§WA3I,. CH1fI*IéAPUR"'-- TQ
GUL;BAR_GA;-#3'i_f)T."-,j--.._ " _ '
MEMBER, ;'f{'AL.{ PAN . «HAYJET, CHITTAPUR
2 SABAVVA, W] M}'aLL¥KARg}'iJN
AGE : 30 YEARS" " __
R/O. 'I'UF£ NU 1-2, C§111f:;xP'uR":+' TQ
GULBARGA«_.DT, "
MEMBER, TALUK 'PANCHAYAT, CHITTAPUR.
"v--THi:SA:' MISC...W IS;V'%FI'Iv.ED FOR VACATING STAY
UNDER"SE(3.V_vI5§i..C0.£)E 012' CIVIL PROCEDURE.
;FHA.IS*h&I&§{:;--W§ COMl'NG ON FOR 0123323, THIS
ORDER
A : I1_i(i»is3%§utabIy, this court having hmrd the learned
M
election scheduied on 21.5.2009. It _
petitionez’ in W.P.13222/()9 sought 1e,a.ve. V.
the petition, which was faea
which time, this petition Wasfiled’ ;
clubbed along with WP. no
separate interim ordef:”Wa:§.4 this petition. In
that View of the._matter,V-fhfie having
neticed /09, directed not
to declare: held on 21.5.2009.
Ifi’ the application for vacating
stag? Stands rejeeted. _
_ …..
Judge
‘*-.033