IN THE HIGH COURT OF KARNATAKA CERCUF? BENCH AT GULBARGA DATE8 ms ms W" DAY err JULY 2003 me H<}N'Bi.E MR. JUSTICE ma PAT:;_' wan' Pt_=;m'IoN No.117oe amass if " BETWEEN: YENKAREDDY, EEJO. VEERA REDDY, AGE 45 YEARS, OCC: MEMBER, RIO. KOLLUR, CHNCHOLLF TALUK,' GULBARGA DIST. (av sR:.VV1.aAa%ss:AVA§::3A:qA 'R,:b5AL'z PATfL ALONG wm-c SRL BASA'-'JARAJ KA1'-§ED__SY_, A£_)_VQC.ATES) AND 1. $7fiA%E*aF sRE;T. _ V V _j.. 2.,' A TQE DE;=>L§5r?;' ciomzwsszowm, GULB,{~'x'RGA--.*' " 3. am.» F'ANCHAYAT, * AT NAGAI 3DALA3, . C¥~'f¥NDHOL¥ TALUK, V 'GULBARGA DSST. .. RESPONDENTS
T (BY SRf.S.S, KUMMAN, AG-A FQR R? AND 22;
R3 -~ SERVED)
itfi
Ex.)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 22? OF
THE CONSTITUTION CH3 INDIA, PRAYING TO QUASH THE ORDER DATED
E9.3.2GO5 VIBE ANNEXURE B ETC.
THIS WRIT PETITION COMING ON FOR HEARING THIS DFI3/,”*¥.”¥-IE
COURT MADE THE FOLLOWING: _
Petitioner, assaiiing the
impugned order dated Msrsh ” I
No. Election]? %lGPEl20_O4–O5″‘ i.I.Ii_dé” “-» _Annsxu:=s~ B, has
presented the instant 2 I
“”” “V!»Thfiéi*§:h’sa’rd&’*~.Issm’sdvjcaunsei appearing for
petitioni’sr,'” Sri_ néésrsshsxfardhana R. Mali Patil aiong with
Sri. _v8assvarIajV.V’.–. and learned Additional
T'”I-Ggissrzi-n<sef1t«'Adi)déété appearing for respondents I and
3:» counsel appearing for both parties, at
_ submitted that, the prayer soughik for by
'peiitisner does not survive for considsratisn and hence,
"the writ petition fiisd by petitioner may be dismissed as
having become infruc us."
-/>9
&___M___m____M,_,,,__….;
4. The summon made by teamed courxseif~ ‘ ‘*._
appeaing for the parties” as stated supra, is place-§d_f”‘o:jA«:VV:
record and the writ pefifion fi¥ed by
as having mcome in’ru:tuous. Ordered ” ” Vv