_ A (BS6 «ézgiv. 'A, $1 PATEL, .A_Q'_£?;3
,A
IN' mg HEGH COURT ore' KARNATAKA " «' L'
CIRCUIT BENCH AT DHARWAIB '
DATED THIS THE'. 2m: I3A3Vj:;<i§}f«':}%§z<»gIi;, 2'o §:;9 : "
EESFORE A. '
THE HONBLE MR.JQ3iffc%:: AL.r.i':*g.:...:;L¥f§;:IAi;.y
WRIT PE'I'iTiON NO.6226<%= éi;;:255.§2oo9A{LB»..EL:'*
BETWEEN:
1. SHRE. If?APPA,'«S/"'0 BALAPPA G«IJDI$AL£{),
AGE 43 YEl5,_RS;€}F}«':V Pfifisisgjljw. 01:'
GRAM 1D5;Nc'£iAs'm':, KAL-LUE,
TALUK YE}LBUR'_GA, '.D2sT*.~.';~:OPPAL.';
2. SMT. MAH;A;teI_)Bz,v:_ _ .
W /(:3 HASANSAB KAKK1 Hp.1.,:_,i:, -
AGE :23 Y.EAi?;S, s::a'<3.c '£»*:,Ea'~.-3¢Bi3R,
GRAM PANCHAYAE: '§:Ai;;,_UR,
TALUK YE.§,Ba,rRc;:3, L'.:1s*1.f: KOPPAL.
* -- V ' ._,PE*i'm0NERs
.............
if ATHLE AS§iST;iNT COMMISSIQNER,
;«;::.>::>1=§_,_a-;I’, $253 mvxsxmz, 1313?: KOPPAL5
– ‘-2: ‘THE SECRETARY emu PANCHAYAT,
{:a*?’srQ:’? VIDYAVATI ii. ace? ma Raspezwgms}
” *K,!§,LLU1″-=3 TQ. Y’E§LBU’R?GA,DiS’f’ KOPPAL
.,.R”ESPONDEN’E’S
‘§’}~E§S WRIT PETETIQN ZS FELEEI IJNDER AR’1″iCLE1S 226 AND
V’ 22′? C313′ THE CONSFITBTION OF’ ENDIA PRAYENG TC} QUASH THE
EMPUGNEIB MEETENG NOTICE DATED 16/CV09 ISSUED BY THE
RESP(f3N;T}EN’E’ NCJR1 AS PER ANNElXUR’E~=§’s AND ETC.
“V ‘ §:ar§:’e€Ee:}:;e.~v%. _
«A _, {)3};
U already ruied
THIS WRET PETITEON, C V V _
HEARING, Ti-EES DAY, THE COURT, MADE THEFG-I4LOWE.N€3V: ”
Smt. K. Viéyavati, iéflflefi C}.:}_V€3’111I;€é:fiiif; Eleader is.–. ‘
directed tz) take notice fer thé i*e_$pQndéntS,:V’
2. Two grou1iclr§’ 1:116 lealned
counsei appeafirgg iii): gttie ‘443§o”5£it&.c;§f3;§§rs to avoid :10-
take place
corxfidence’ > to on
03/o4;20a9;’;:%% “is i;’i;§i,~it meg: :5 days notice and the
other fhat ;1€1ti§e,=V.:’.is not accompanied. by the
requisitien -~ £11-Eif1;€ ~ ‘£3y'” the members seeking :13»
be seen that the matice issued is
V V .V datééi 2909 and the scheduied meeting is on
0%;/QVQQQ. Hence, i am of the View that there is claar
— 1;’§§<':»i'ajiz's nofics {mm the date :33." issuance. Insafar as the
":'€7q22isitior; to accampany £116 1103786 is coficemed, it is
omnm ON mr2'~'._§Ra"«:L;z§é'1:i9$A;2¥{ V'
in am: Petitien N0.619'?'8~«"79/2009
/"'
disposed 01" on 17/03/2009 as
it is r1ot__
Having regard to these facts, impggned " .
faulted.
No merit. Rejected.
Smt. K.V’idyave;t1§§V;” leemed. Gcfireflument Pieader is
-I’? /’E
permitted to fiie memo of W6€i{S. ”
sd/-
JUDGE
kmv