* . {B35C_§;~1-1.;H.L,_v.vENKA§:s1T*:. ADV. FOR
EN THE I"IIGI'"E COURT OI' KARNATAKA AT I3ANCzA1.0RIE
DATED TPHS TH E 27"" DAY OF JANUARY. 2010
: BEFO RE :
THE HOIVBLE MR. JUSTICE AJET JGUNJAI,.. _"-._ ?,_
w.1~>. N0.2206/2010(6aMrR§Z_S;§_:''''' ' V-V-..: 57 ;_.
CMLEWN;
SR1 1---1 MUNILINGAPPA
S/O HANUMAPPA V
AGED 57 YEARS
CERLCE SEC RETARY OF SC/S'?-._
EMPLOYEES WELFARE: ASSOCIATIVQNVV
BHARAT SANCHAR NICE'-M 1,:MrmI§,-
KARNATA.KA CIRCLE ' " .. 2 »
SANCHAR COMPIJSX.
1 FLOOR. WEVES5.COi\§5'§I3O_U'}'§.I3
47TH CQR--ss.VV'*1-3LQC§<' '
JAYANAVGAR ' j , '
BANGALO'R'E«*56O"*O4"1A' .-- '
... PE'I'l'I'ION.ER
1' SR}. L"sfRIN1yAs BABU. A.{)\/.)
'--- ., NIYL, " ~. ' "~ n
1 'I'I"--={E C'I«:N'rmL, COMMISSEON
OVI~"1SC:1~H*:DU1.E:D TRIBEZS
: LOK NAYAK 1;3r-LAWAN. es'1'1~~1 FLOOR
K}--IAN ]V1ARKI£'E'
NEW r)1:1.:--1;
BY ITS CHAIRMAN
2 'FI'~"II":Z ELECTION COORIDNA'I'}C)N COi\/II\/II'I'TEE
R/ BY ITS I€l,i€C'E'ION COORI')INA'I'ING
M¥f}§\/IIBER, I3¥"}ARf\"I' SANCI {AR NEGAM LI!\/II"I'I%3I')
CORPORATE OEWIC I.*3{SC'l' CIECLL}
ROOM NO.22I. EASTIEZRN COURT
JAN PAT} '1. NEW DI£Ll"E]~] E0001
2 TH E CI~*IA]R.I\/IAN--CUM-
MANAGING DIRECTOR
I-3}--IARAT SANCHAR NIGAM ],IM.I'I'I~3D
CORPORATE OFFICE{SC'I' CELL]
ROOM NO.22L
EAST ER COURT
JANPATH. NEW If)I11LHE-I E0 001
4 THE) CHIEF GENEZRAL MANAG £';R{'I'EL_E¥:CO"Iv*i}I.' V'
KARNA'i'AKA'l"ELECOE\/i CIRLCIS ' " -I' '-
SWA'I'H1 VIVEKANANDA ROAD
ULSOOR. J. '-
BANGAL0RE»560 O08 " ' "
5 THE PRINCIPAL GENERAITLMANAGERL
BANGA.LORE TEL '3C,OM.V'DlS"IT.RIC'F. ._ '
RAJ BIA-IAVAN ;'a0zxn" _
BANGA],ORE}56O 00: .'..L' -
D43. AUTL GR'Qv'E:..R@A.a
NEWDELHT " A V
BY' 1'1"s~.SECR:2'1'ARY'~~* "
..... RESPONDEN'I'S
* :,'w.,:I>;""Ir1L:«:D UNDER ARTICLES 226 &. 227 or?
T}-I'E?,_ coNs3'1':LmoN OF INDIA PRAYENG TO QUASH Tm:
NOTPCI<3 .1f"OR7'CxI*3I\EERAL BODY MEETING UT. 29.12.2009
lSSL5E2f)--__'£3"x', «'mI«: 1~:u<:c'1'10N CO--OR{)Ei\'A'l'ING COMMITTEE
VII) E EXURPLA 81 DIRECT THE RESPONDENT S TO
* A V ‘E”EOI-D V’~iA’I~IE ALL INDIA CONFEREENCES BY CLEARLY
‘*I?I¥lO’.f DING 90 DAYS ‘i’]i\/{E TO ALL ‘l’I”‘IE PARTICII-‘AN’I’S.
This pet:i{.i<)r; coniing on for prly. he.a;*in§g this day,
""t'L}de court. macrle the foliowmgz
O R I) E R
The petitioner claims that he is the ,(r:'i~-if7(?1f3
Secretaiy of SC/ST Employees Welfare
BSNL. Kamataka Circle. Bangalore. The
governing body is scheduled to
301" c)fJam.1ary. 2010.
2. The grievance ofthe .’gi)etiti”o–ne,r'”–is that necessary
co1’nrnL.inie:at.ion was not on *(‘n<;%r'r~i._'jv'vve,ll in advance.
The petitioner notice though
issuedvon" 2:3-.1212.309'.-.v»t.'l1'ey'Areceiived the same only on
l8.l.2Ci;lO._ there is no adequate
time for lC::)i'1'du(%'tii1g 'r:ieet.ing and no district level
~._me;-e_t'i~iig.s are c:()i*:'ci1-,:-ett'ed to select. delegates and to get it
Circle Secretary. Another contention
ra'is_eci bgrlltl-tern is that it is rather too late for them to
Hbook t_icket:s. which are required to be done atleast
.tw_o ifiionths in advance.
l have perused the papers. Apparently. it is
noticed that the election is scheduled to take place on
30.1.2010 and the calendar of events liave: already been
” I’
I.
Z
issued. At this poim oftime. it is not. proper to imerfere
with Ilne eiecflion pmcress. It oper1@i’_17et”~.._ti1e
petititmers to file election dispute. __–‘;Vith”–[ jthi’:s–_T’~
observation. the petition stands disp0_sed_ 0f J ”
S’?