BETWEEN:
1 .
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3" DAY OF AUGUST,
BEFORE RENEE.'
THE HONBLE MR. JUSTICE ASHQK .B4.&HE"NV{Sfi'I:Tf{VLf'RV§. E
WRIT PETITION No.I8O38 /:201TjR(iB§REE.iI§"}I.' 1
*AND wan' PE'rITION;_§u:Q§. 18'128'«130;z"2E0;_q
_ Vida order.
SRI C ASHOK ITd:.a16.a.R2o1o
S/O CHIKKANNA _ ._ ;
AGED ABOUT 24 YEARS '
SMT. BHARA"T"H1' . " .
W/OSURES|:i'"'E;1.I_.' a
AGED ABOUT.43zi,_Y'EA'R$.__ I
SR1 N%VS1,D1DA:R'RA,_ .,
S/O NINGAA'PPA _ I
AGED'=..AB--OUT 4vS':'Y_EAA.R"S.__ ' '
SMT. SIDRAAMAKKAIV.' »-- .'
w/O.yARA'DARRA.--- "
AGED ABOUT' YEARS
E ARE R:/'O.VCHIKKABYALADAKERE
"HQ'SI.A:DiJ.RvGA__TALUK
._CHI%TRAD~_U__R'GA' DISTRICT
REIT T: I O R R v:
(BY SR1 K.R. RAMESH, ADVOCATE)
A OF KARNATAKA
REP. BY ITS SECRETARY
'''DEPARTMENT OF RURAL DEVELOPMENT
& PANCHAYAT RAJ
M S BUILDING, BANGALORE
'*'.InE;ex
'-5
THE CHIEF ELECTION COMMISSIONER
KARNATAKA STATE ELECTION COMMISSION
BANGALOREMOI
THE DEPUTY COMMISSIONER
CHITRADURGA DISTRICT
CHITRADURGA
THE RETURNING OFFICE AND TH ETSTA'THS'ILOHA'R:T"
HOSADURGA TALUK _
HOSADURGA I
CHITRADURGA DISTRICT
THE CHIKKABYALADAKERE CSIRATM !T??_A..[u\vJ'C.§f1AYATAA
REP. BY ITS SECRETARY '-
CHIKKABYALADAKERE
HOSADURGA T.A'LL__}K -
CHITRADURGA
SRI UMESH
S/O \_ _
A<3EO,'ABOUTj~3_S YEARS'~.,_
SMT. RATH--NAm{1A'I.TjV*».RT'
W/O vAR'AOARRA_ ,
A<3E_D_ABOu~T,_,35YEARS '
' SM: Rs LQRAM
A "W0 R/WESHYT.
A';-:.ED .A'B_O'LJ'T. YEARS
SR.ITVSITARA'.MAIAH
S/O" RANGAPPA
AGED' ABOUT 42 YEARS
INDRAMMA
W/O SIDDAPPA
__AiGED ABOUT 55 YEARS
RESPONDENT 6 TO 10 ARE
R/O CHIKKABYALADAKERE
HOSADURGA TALUK
CHITRADURGA DISTRICT RESPOf\§s{)’1ES§\|”f”S
(BY SR1 R DEVDAS, AGA}
THIS WRIT PETITION IS FILED UNDER ARTI_Cfl”L–ES:.Z;’2t4}
227 OE THE CONSTITUTION OE Ii\JDIA_,PR.AYIN_’G T’Oi.SET ASEEIE-. ‘
THE ELECTION OF THE RESPONDENTS; 6 TO’ 9 ‘AS-I’ME:NIIE_RS_O’:I*
CHIKKABYALADAKERE GRAM PANCHAYAT C_U~NST’ITt;’-Ei\éCY~ II:i;>.’Ois’
CHIKKABYALADAKERE GRAM PANCHAYAI, IIOSAIIIIRSA
A i_:I.§) re’; ‘ = I
“E.
CHITRADURGA DISTRICT IN THE EEECTION HELD,
AND ETC.
THIS WRIT PETITION ‘COMIIIIIONiI;éIjR..IORDE’iiS”TIiIS [.’f>ii\Y.
THE COURT MADE THE FOLLOWING__: I. ”
The petitiOriers’5si_rj’.e fi.J.ed~..’a To-enno requesting that was
Case be dism.is.sed».a_s i.Nith_dr.a’v»:_Ij’. ‘?h.eVVv_rnemO is taken On i’€f{i(}i”If,§.
2. Onx’.2i..7.V2Oi(3..’T’the~C_a’S.e’was posted for the 5*” time Ia;
Compiianceof offifie’ O.bVj’VeCt’i,ons’}TV One week’s time was granteci to
,;iom_Diy offiv’Ce'””O*bjeCtiOns, but by imposing a Cost Of’
there was no representation its:
TT’2….vpetitionefs thOdg.Vhin:;the matter was passed over and Caiied e::mI
_ I . {W ice.
This petition is dismissed as withdrawn, but D;
it Confi-r’ming the imposition of the Cost of Rs.1,0_DO/~ payabie to
T”r_nth’e ‘Advocates Welfare Fund’, vide this Court’s Order, datearf
flBH.