High Court Karnataka High Court

Sri Mohammed Alam vs Sri Habibulla on 22 January, 2009

Karnataka High Court
Sri Mohammed Alam vs Sri Habibulla on 22 January, 2009
Author: Ravi Malimath
  

IN THE HIGH COURT  KARNATAKA AT BANG,%%1;ORE

1:>A'1*E1:> '"i'HIS THE 22ND DAY OF JAN'iJ12%;I{§fl"__

BEFORE

THE HON'BLE MR. JUSTICE ' 

WRIT PETYPION NO; _:959'z.1?2007   kA

BETWEEN :

(By  .'_S.'G.f{;;$BAL3;§I{;§i§'Pi AND Sri.

SR1 MQHAMMEQ f  ~ 
S/O MAHABOOB_SAB..*    
AGED ABOUT 42V3:€:ARs'.}   '

occ B_USI'NES,S,_,  .
R/o;iM1%iN, :1'<:?,z:+:oss,  
'1'iP:PU [NA'GAR, 'I.--'I_;AR'IH'AR ¢1'IRE(L§T "'I'H_?3._ 'EQEREH. RESPONDENT TO DECLARE
THE PE'If1TI,ONER.AN ELECTED CANDIDATE TO
THE. ELECTIONVHELD TO THE PQST OF' COUNSELOR
GE R5;  E

A ' v'I'I;}fVI,'>"'V.'*&?V&}"}2I'1' PE'm':0N COMING ON FOR ORDERS
'I"1friIS,.__i)AY; 'THE COURT MADE 'i'§:'[E FOLLC3WING:-

ORDER

The relief sought for by the petitioner a for writ of

Ci110-WaJE’i’aI1tO to direct the respondents 3 and 4 not :0

allow the first re$p0nde12t to continue in the ofic

,3-

fifth respondent as a Counselor and to direct the fourth
respondent to declare the petitioner as an _e§ected

candidate.

2. I have heard 2

Counsel appearing for the A’ 3

3. The prayer “for ‘ Tfniseonstrued.
However, the Line prayer sought
for by him ‘to question the
election the ground of

fm*11isi”1ing of -dee3a1’at1’on.V-

_ 4. V’ .. in V::iew o_f alternative remedy availabie to

tIie”:~pe-iitionef’in’—~£:ei’ms of Section :21 of the Karnata}<a

Act, 1964, there is no gonna made out

this petition. The petition being

miscioneeived, accordingly rejected by ixnpoeixisg cost of

'Re;.1,000/ – payabie to the I'egistI"y.,

pi?-