IN THE HIGH comm' OF KARNATAKA AT BANGAI40Ij§'E:_'~.. QATED THIS THE ssh DAY 01:' sEm'EMBERTTi'i5€f3fj » BEFORE THE HONBLE MR. JUSTICE T
WRIT PETITION No.1
BETWEEN:
M.Parashiva Murthy, V ”
S/0. Late Mallaiah,» T
Aged about 32 g ” ” ‘
T.NaI’asipurT£a}u1_£,”‘_,.’ .
Mysore ‘«1.:,__ _ ” …PE’!’I’I’ION’.ER
(By Acfv.)
AND :
, By ita Secretary,
.g)fRllI’al
Dcvelépmcnt
Pamzhayathg Raj,
Vilifisa
001.
TI (mm,
_ ‘Fs§iu.kA”PancI1ayatt1,
Tfiarasipma,
’11:» Mysore mstrict.
3. The Secretary,
Sosale Grama Panchayath,
Tfiamsipura Taluk,
Mysore District. ;1 _
(By Sri.R.Dcvdass, AGA for R1)
This writ petition is filed ‘1″£1erVA}’¥!§el.c5 Vv V’
227 of the Constitution of India’w_it~h a prayez*_tc.,qu_asl1
the order dated 19.07.2008 “by the’
This writ petition up:-e1imm_ ‘ my
hearing, this day,
The 3nd passed a
resolution to mrryhlg said,
under the prcwisi<_ms 6f§hcV: Pmzdmyarh Raj
Act, 1993, a war to the 3:1
Paxxzhayath may mpoee tax
sand within the Panchayath
V. gwarclirg contract to cofiect taxes fim
lm' xts'- . Sxflcc it to say that the pemcmer' 'T
entcz'edintoanagrmentwitl1tIr1c3"*nespondent-%
-3.
Panclmyaxh and the Panchayath issued an Oficial
Memorandum permittirg the pe%na’ to collect
from the sand km: musics, which passes Y
Panchayath limits. Indeed the aucfion a;mn_ K 1 >
Rs.2,50,000/—, which the petitiomx¥ J
deposit. According to. the
was deposited pursuant to a ;Bm
has new directed msmp fmm the
sand laden is at
enwe ammmt. Hence, the
justified in pneverfilg hm from
®!_lecmg’- mg
3;L..1_9&r§R;Devdass, mined Additiona} t
far Evian; No.1 submit: that fl
/’
the mmre amount is not depositw. Hence, he justifiee
the withdrawal ofthe permiaion.
in dispute that pursuant to g
Rs.2,50,000/– was
Rs.1,50,000/- was depositm
balance of the amozmt a was ‘iseued.
The post-dated cheque But
Iwwever, a cleariy
disclose rm been taken
have the petitioner fmm
the terms of the t
is required to deposit a sum of
VRs.2,50;(;§O0_’! ezldor-we-zzt would disclose ttmt he
only Rs.1,50,000/- and me post-dam
V was gven has been taken back. Having
. its this fact, lam ofthe View that the quesfi on of
m’ m’ g this writ pctifimz dew not arise’ .
/’