High Court Karnataka High Court

Shantappa S/O Shivappa vs The Deputy Commissioner on 14 October, 2010

Karnataka High Court
Shantappa S/O Shivappa vs The Deputy Commissioner on 14 October, 2010
Author: N.Kumar
_3_

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14"" DAY OF OCTOBER 
BEFORE j % i

THE HON'BLE MR.JUSTICE_N. IIUMAE  '

WRIT PETITION No.3g74II/26:19.{IIEAREQI  

BETWEEN:

Shantappa

S/O Shivappa

Age: about 47 years .
Occ: Chairman Of.   _  '
Taluka Panchga=vy'2at._V  I

11/0 Lingasugur  2 .3 _ .
Dist:Raichi1r    .      ...PetitiOner

ANDL   T V

1.  'The Depui y'COIIimIssiOner
"   H ' . . . . . .. 'V

 I. 'me Assistfgtnt Commissioner
A LiD'_ga_su;g'ur, Dist: Raichur

N 

3. Z Thefixecutive Officer
Tziluka Panchayat

AA  Lingasugur, Dist: Raichur

 =;4. The Taluka Panchayat

Lingasugur
Rep. By its Secretary
Lingasugur, Dist: Raichur ...RespOr1der1ts

(By Sri. K S MaIiika1"jur1aiah, GP)

xv/"



-2-

This Writ Petition is filed under Articles 226 & 227 of

the Constitution of India with a prayer to quash the noticadated
8.10.2010 issued by the 3"] Respondent at AHHCXUFCr*r"_{:'k_'1k}_V1ChC

writ petition.

This Writ Petition coming on for p1’elimina’i’y tliisu 1′
day, the Court made the following: –_, ‘l 1* 1’ 1 * 1

onnsugliili 2%
Petitioner has chal1eii:lged…V_ the” -‘ldatedd’
8.10.2010 issued ca1i,ing lmpeetiing’ Taluk
Panchayath to Motion” against
him. The this Court. This
Court by not find fault with the said
actiotlg order dated 20.09.2010 no
meeting’ 1 these circumstances, this Court

speicificealiy directed the petitioner herein, who was the

, jadyaiaisihap toie-o_nvene the meeting and to treat the notice dated

“-8. meeting notice and to convene the meeting

withinl”l1.r5hVd.ays from the date of order dated 20.09.2010. The

vpe”t’itioi1er has not obeyed the order and now the meeting is

lljconvened on 19.10.2010. He has failed to perform statutory

obligation. By such conduct, he has forfeited his right to

continue in such office. They should know that they can

11/

-3-

continue in the said office as tong as the persons have

confidence in them. The moment the confidence is Eo3t;.t:he_re,is

an expression of “N0 Confidence”. They should ‘

ie, the principie underiying the de:n'(3C’1’aCy.’i_y It_.’ii’I:fnrt-ti’nate

that it may be out of ignorance or:i11″-_z;i;1vice;V’..jythese eizec;-t,ed~_

persons very frequently approaeheti this’*{:Ou.i1:.’.=t0i”.s2iye their V

chair. This is one such» iacksihtinéi fides and
accordingly it is dismissetiyt d/4
Iudge

NG*