IN THE H18!-'I COURT OF KARNATAKA
CSRCUIT BENCH AT GULBARGA
msrreo was THE 191'" army or JULY, zeos { I
BEFORE:
THE Hem-3L5 MR. Justice. MK, 4pA,%TiL *<~%'ifj %
W.P.N0. 31335 of 2oo4%(L:a-REs} % f
BETWEEN:
SURESH VEERAYYA SWAMY SIQ%.'E':§RAWA 8'*NA§AY,_ V ..
COUNCELLOR _ .
"roww MUNSUPAL coumcu.
BAS#WAKALYANA
RIAT SHAPUFE 'C-.:'Aa.:..; BA!SAVAi{fi;i_'{AN.A--_
axaaaasswx" * "
AGED ABOUT 35 vEAz=zs__ 3 _
PETITIGNER
(SR3. A. Né\{§}5xRAJARP§§VAD'a§:§§G;°;'TE)
AND:
«I
1.-.
TAR"-E5 OF REP. BY %TS SECRETARY
SEPARTMENT OF URBAN DEVELOPMENT
V' " --s<p.R;s;AT.¢;a:r5z«:a*vLRAMBEBKAR VEEDH! BANGALOREJ
" * $ASAVfi%.KALYAi\£A BSDAR EMST.
' »._'Vi"HE TA§4é--§Lt$AR
'RAE-AVAKALYAN AND RETURNING on-'scam TO THE
EL.EC?10i\E OF PRESEDENT AND 'JKDE PRESIDENT
TO\t'!?»f MUNICZPAUTY
__"" '(sré:;.M.KuMAR, AGA FGR RESPGNDENTSE AND 2;
'§"HiS WRET PETETEON IS FELED UNDER ARTELES 226 AND 22?' SF
.. Fl-EE CONSTETUTEON {BF ENDEA, PRAYSNG TO: QUASH THE. NOTEFICATEQN
DATED 12.?.206é ZN éJB§:S1:¥'~A§.R:2004{P-2}
N05 {BF BAS:%Vfi;KALYAI\§A TCDWN MU¥'~£¥C!F'AL CQEJNCEL AT ANNEXUREE
ESSUEC} BY FIRES? RESPONDENT AND ETC.
RESPONDENTS
$94 $5 FF RELATES TE} HEM
THES WRET PETWION C€)Mii§%' ON FOR HEAFHNG THE DAY, THE
COURT MADE THE FOi_.i_OW§NG:'
:ORDER:
The petitioner, questioning
notification dated 12.7.2oo4 bearing
2oo4 (P-22) issued by first reepo%jdeVnt;’~in’ :i’tii=..§91e:.it
reiates to item No.5 of Bef3eyakeiyan’av_’i*.o\iii.n””Mu:nicipe’ii’
Council at Annexure.-3B, hoe’ ioreeented this writ petition.
Further, petitioner haietio :iiJxa:s;h”‘Fgnnexure–C dated
2.8.2004″ iwbea Ké8’ei::PuSaAaChu:CR: 1 8:04-O5
issued %V2″”‘ also sought for a direction
decfigaringii’ tha:iiiRgiia1’3–A (Rotation of Offices) of the
i ii itiemegaxa.’Mumcipamses (President and Vice President)
‘E_ieotV:’ion.v”V__V{.if’%inendment)RuIes 2oo1 issued by first
reepo’ndent vide Annexure-A is iiiegai and void in so far
* as petitioner is concerned.
2. I have heard leamed counsel appearing for
H petitioner and iearned Additionai Government Advocate
appearing for respondents-1 and 2.
A
g!
.3-
3. Learned Additional Government Advocate
appearing for respondents»-‘i and 2, at..__ii1€2.:”iI”oi:tset
submitted that, the prayers sought for
petition do not survive for oonsideira’£i.on_T.
his submission, he submitted that;._in’-Viewoiziisining,
any interim order from thisviviiciouri, has been
conducted and is functioning and
therefore, the writ petitioii. filed may be disposed
of.
4. ‘isTheiik%iiisosnji:ésion made by learned Additionai
. Government Ad_§ooar§”3§péaring for respondents-1 and 2 as
staiediosuprai-isipiiaced on record.
wriiviooiitios fiied by petitioner is dismissed as
: vh_avii:1i_j:”i1vscoiné infructuous, in so far as Prayers-A and B are
¢onco,i’rieci:’ in so far as Prayer-C is concerned, it is open for
.. tho ostiiioner to redress his grievance as and when it requires,
ii orii so advised. Ordered accordingiy.
Sd/–
Judge
i:3n*