High Court Karnataka High Court

Sri A S Suresh vs The Deputy Commissioner on 21 October, 2010

Karnataka High Court
Sri A S Suresh vs The Deputy Commissioner on 21 October, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 215" DAY OF OCTOBER, 2010
BEFORE _
THE HON'BLE MR. JUSTICE ASHOK B. HIi\ECHI,f.;7.Ei,,v3%VI:'__Te:4"fi" 
WRIT PETITION No.19279/2010 (mates,  

BETWEEN:

Sri.A.S.Suresh,

S/o Late Shive Gowda,

Aged about 42 years,

R/o Akkanahally Cross,

Nuggehaili Hobii, fl 

Channarayapattana Taiuk,   , _  g  _ 

Hassan District  V      Petitioner

(By srs1y;-a.siadayramaicéhi,.j_~;A,q'y§;cate)

1. The Deputy%Com.nIissio*ner", 
Hassan D'is_trir,t, 'Hass_a'n.z_'..'i'

 The§gT'ah~asi|da'r',=..V:V

 Chinar1n3arayapattana"Taiuk,
 I C«hannaraya;i3--attana,
'  'H_assra,n''»Dist'r~i.gt_;,.

-- it  "i'h._eViAssista~nt:; Executive Engineer,

. NoL?., PWD, Port and Inland Water
 Transggort department,
 AC£1,anna'rayapattana Sub Division,
v '_ Chaimarayapattana.

'IHas'sarI District

 " "the Designated Officer for

The eiection of Adyaksha and Upadyaksha
Eiection of Akkanahaliy Gramapanchayath.



4. The Secretary,
Akkanahaily Cross,
Nuggehaiii Hobii,
Channarayapattana Taiuk,
Hassan District.

5. Sri Victer,

S/o R.Mariyappa,   
Aged about 44 years, 
M.Dasapura, Nuggehaili Hobli,
Channarayapattana Taluk,; .4

Hassan District. - 

6. Smt. I-i.C.Manjuia, _

W/0 Sri.B.Prakash, '  

Aged about 30 years,' '  V;. A.

R/o Basavanapura Viilyayge, vi
Nuggehalli Hob"ii_,_ ' ' ' - _   
Channaraya"pa'tt.ana "i-'_ai1;ik","    
Hassan Di«stjri9t...,..--';'~ " A V"  

7. Sri H.i.S,h,ani~:,aré§::§)wd--a,  A
S/o:VKariyapIpVa,_'   ' 
Ageci,ab~o'ut 43 yeairs,"-._ 
R/o Bananakere'*.iVii»!ag*e," 
Nuggeh"aI.iiiHobii, . . 
Chan na rayapattana "Tai"u k,
Ha--ssa'n District, _

 » :'Sifi N_.S«..i-iari-sh,
  " VS/or Shankaregowda,
n Aged 'ab"o--ut";3'3 years,
i\1eara,i.eke*re village, Nuggehaili Hobii,
Channarayapattanna Taiuk,
 Hassan District.  Respondents

(By Sri R. Devdas, AGA for R»: to R-3,
Smt. Rattihalli Geetha and
Sri Venkatesh, Advocates for R-8 to R-8)

This writ petition is filed under Articles 226 and 227 of the

Constitutionof India praying to direct the second respondent,

the Tahasildar, Channarayapattana Taiuk, Channarayapattana,

Hassan District, to consider the representation dated
05.06.2010, given by the petitioner vide Annexure–D.

This writ petition coming on for preiiminary hearing.’i~ng”‘§3:”~._v
group this day, the Court made the following: V

QRDER

Sri R.Devdas, the learned Additional Giovevrinment:_’:A«dvVo’cVate”«

has piaced on record the judgment,datedAé8..9.20i.0.lpassedibv”–,

the Division Bench of this and’

W.A.Nos.3096-97/10, dated
20.7.2010 overruling the regarding the
maintainabiiity of The Division
Bench has not ‘JiJdge’s view that the
chalienge tghheivovfivéfices of Adhyaksha and
Upadhyaksha’«of’*the is entertainabie in the

proceedings under £irti<:i.e Zzodof the Constitution of India.

said Division Bench judgment, this petition

is reijecited on""_~the:'s'hort ground of maintainabiiity, keeping all

other co'n'tentioras" open.

it ii3…__No”order as to costs.

Sd/….

Eudgg

MD