.!Q _. -1... IN 'I'}"H£ HIGH COURT OF KARNATAKA AT BAN IDATEID '1')?-wIIS'I'I~iE 23"! DAY OF JULY. 291 A' BEFO RE THE HONBLIE MRJUSTIC13iS;'ABDU_L NVAz'9«:';:r§ wrm' P£€Ti'I'£ON N0.1.Ei926 65:? 25:0 (C: s--~_1 %_éL/M) " BETWEFZN: SR1 SRIDHAR S/OSIDDEGOWDA V AGED ABOUT 43 YEARS GENDEHOSAHALLI __ SRIRANGAPA'I'E\EA'VI'ALUK V ._ q MANDYA DIs'rR1(:'_1'" 5 _ ...P}33'I'I'HONE3R [By 51.-1..x2--;.$Ri;§IvAs';_'.r§b\(.; " AND 1.
‘rH;I;: S’I’A’i’E._ oi?” KAR.NA=’.1TA{{_A
BY ITS G%Qvt3RNMEN’r>;._,» ” ‘
. 13£;I’)A.I-er1’M13:\3′;’ ()F;C,O {JP
M s £3L}Ei.I)IN’C3 .7’BAI”»I(3A.L(‘) RE
,, ._2 BANGA.I.ORf3-..CI’IY _
. 3 ‘rm; ADM-INIS’l’RA’I’OR
= GENDE¥’*{C)SAH.AE.I,I MILK CO OPEZRATIVE SOCIETY
GENI3;;;1«i£js;A;HA1_.1.i
. “SR1I2A:\éGAm’::’NA ‘m1.uI<
__ MA_N'1'}YA' DISTRI CT
AA : :«:1,1=:C'1':oN OFFICER
_ "GENDE}-i()SAI"{AI.I-I MILK co ()PERA'J'IVE SOCIIRZTY
* 'GE?.NDi€E'-EOSAI"-"EAILI
SRIRANGAPATNA 'J'AI..UK
MANDYA 1:)1s'm1c:'1'
……2_.
-1. ASSIS’I”AI\?’I’ I2I*3C}IS’I’RAI{ OF CO OP S()CIE’I’IES
PANDAVAPURA SUB DIVISION
PANDAVAPURA I{E1SI{(_)I’E.I§E1I\If!S< V.
[By SMT. M.C.I\-IAGASHREIE. IICGP)
THIS wnn" PI'<3"I'I'I'ION IS FILED '»:_;N::u«:r~:25'Arizi:i1<::~: 29z:§*yr«x.i'§?:)i
227 OF '1'1~e11; CONS"I"I'I'U'l"ION OF INI)IA.'.Ij_'RAYING "lie AQUASI-i; ALL
E~'UR'I'IwIEZR PRC)(3BI'§I)INGS PI_»J"R-S[.}AN'I"A.V TO c;A1.:a;;'x:.1)g-IR or' –. '
EVEI\I'I'S DTD 07.05. 10 VI DE ANN'I§X¥~C TO 'II'II:§"\'.{
THIS WRIT PI'£'I'I"I'ION CC)eI\!£–II:\AI"G_ ON FOI§"f?.RE;ILIMINARY
HEARING B' GROUP fims D_!\Y._'1'}-I.I:3.CQUR'I' PASSED THE
FOLLOWING: . –. ..
I have Vt’Ii–e,Ieé.}’fJIedCetgnsel for the parties.
2}–._ In –t:}1iIsfcaé’ee_ ‘”L~he’*..p’et;it:ioners have sought for
quashing 0f_t4l1e eTa._le7n_(I’zz.r”_.c)I’ events {Annexure~C} issued
by respIc’)mIev_r’1’_’:_f'<)1' holding of the elections to the
."~._rr§an.aVgiI1g'«.C:QIfiz'11it't.ee 01' the Gendehosahalli Milk C0-
op~e19a-ti'veI' ."F:'30t::ie1;y, S1'i1*a11e1g21pat1121 Taluk. Memdya
«VDist1'i"i:t': 'per the calendar of events, the elections to
"me s'o..r;&1'etI3I/ was scheduled to be held on 7.5.2010. Thie
=~C<)$;:1rt has not gr:g1I'1t,ed int:e1'im stay of the elections. –
'I
..3…
3. Learned Counsel for the petitioner submits.-t_hat
the election to the managlrlg committee of the.”:aE5’o3:?ev_e
society has aiready been held in a(:ctorda111c:.e”‘Vvit,1f1″‘f}1eV_v_’e ‘
Calendar of evemis. There is no (T}1::?1I1er’1g.e to the ‘e1eet.ioi<1si"–~
in this writ: petition. Therefore, this:'–_pzet,iti() §i 'does'
survive for Consideration at thi.s'V"stage. '-It is facéorfldingiy
dismissed. However. libelfty ies'"%e'3.e'2"v"ed' to the"p"et.1tioner
to challenge the elections. 'ini'v'aeeor(faiieé'with law. No
Costs'
____ N
KLY /