High Court Karnataka High Court

Y N Ashwath vs The State Of Karnataka on 3 July, 2008

Karnataka High Court
Y N Ashwath vs The State Of Karnataka on 3 July, 2008
Author: Ram Mohan Reddy
1
IN THE HIGI~£ comm' OF KARNATAKA, BANGAL-zjrm
DATED THIS THE 3&0 DAY OF JULY 2968; "  %
BEFORE    %  %   T4  L
THE HONBLE MR. JUSTICE 
wrzrr PETYFION NO. 2422   %  V

 EE

Y N ASHWATH      .' 
S/0.Y.V.NARAYAN soMAr~PA.--.%  ;

AGED ABOUT 50 YEARS, -T V  '   
EX-PRESIDENT,YELHAI§I=KA -'If0WNfMUN_!C1PAL
couNc1L,R/Q;N'aV.?22,;:>EsH.m3APEfr-- ROAD,

YELHANKA,_     PETITIONER

(By Sri :% stjsafiiga A $ PONNANNA, ADV )

 .1, T'  S'i'ATE oV§"KA ARNATAKA

 2 THE STATE ELECFION COMNHSSION
V'  _ $BANGALORE--S2, BYITS COMMISSIONER.

V'    TI-IE YELHANKA cm MUNICIPAL COUNCIL

"  _HEP.13*; rrs SECRETARY,

 A1;1::}.a.4;;r'<':€1»s.r.=;N'r OF URBAN DEVELOPMENT,

.  VID1d}i_NA S()UDHA,AMBEDKAR VEEDHI,
 BANG ...=LORE.

AA  KARNATAKA, N0.8,CUNNINGHAM ROAD,

YELHANKA, BANGALORE.
BY ITS ADMINISTRATOR,

4 BRUHAT BANGALORE MAHANAGARA PAIJKE

BY ITS COMWSSIONER,
J.C.R()AD, BANGALORE.  RES NDENTS

vk

 



2

(By Sri : R DEVDAS, AGA FOR R1 & 3)
(BY SRI. K N PHANINDRA, ADV FOR R2)
(BY SR1. ASHOK HARANAHALLI, ADV FOR R4)

THIS WRIT PETITION IS FILED UNDER AI?TICLE'£$"326
AND 227 OF THE CONSTITUTION OF INDIA PRAYIN_G=.'FQ

QUASH THE NOTIFICATION APPOINTING ADMI1s:~:srI=2A1'oR 
TO THE THIRD RESPONDENT CMC arr. 29.1;z.2oo§-- ~-

ANNEX. C.

THIS PETYFION, COMING IFQRIIAPPELIIMINARYI.
HEARING, THIS BAY THE Icoum’ * II*Irm-3%:

FOLLOWING: _
..£__° I

xnthe A1:i::;s,;~,rvIr_v1tII'<:i£f'Vt'4.'1:Ic:-3"zI§:cisi§§ii"{If the Division Bench of
this litigation d1rectm' ' g the

State –Cxoveft131:ient:'* the elections to the wards of

Mahanagara Palike within a

this writ: petition is tmnccessaxy

afidé. disposed of.

Soil’:

Iudg’7§

KS