1 W.P.35B73.r'O9
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 07"' DAY OF DECEMBER 2009
BEFORE 'E V
THE HONBLE MRJUSTECE H.N.NAGAMOHAN:-l:3:AvS_Tw.:
WRET PETiTiON NO: 356'?3';2HOm0'9('E»:.,8"":EEe)'
BETWEEN:
Sri.S.T.KRiSHNA S/O THIMMEGOWDA. ' _
AGED ABOUT 32 YEARS --. "
:NcRARGERREs:DENT, . A .
MALALUR GRAMARANOHAYATR *
CHJKMAGALUR TALUK ANDHD_E'S3fF1'!vCT;V .-
. * I PETITIONER
(By sri.:»<,v§A}ARA$3v;,mRLA'N, .Ac:..§g;,;
AND: V' 'V E Z 2
1 THE TAR"3sL'DAR', A
.,C}HEKOMAGALU.RA TALEJK,
~ CH ECMMAGALU H"'£'J'iSTRiCT.
'fTHE'1v:\}1A1'.'A1:;UR GRAMA PANCHAYATE-H
._ ""Ix/EAL':--'\.|LLF_|3',A(JHEKMAGALUR TALUK,
A »CHlKMF\G_Ai'_UR DISTRICT,
"REP.,'E3Y-.ETS SECRETARY.
.. RESPONDENTS
2»{ByiSki;-RDEVDASS, AGA FOR R1)
:7′ W
2 W.P.35E373,=’O9
THIS WRIT PETiTiON FiLED UNDER AnTICI_Es 22ssf’2,2’7.,
OF THE CONSTITUTION OF INDIA PRAYING TO Q§}’AS.H~..THE
ANNEX–B DTD 26.11.09 iSSUED BY R1 TAHS.t,t.DAR_”‘AND””t
ELECTION OFFICER, MALALUR GRAMA E’ANG,HA.Y’ATi–ii,”‘
CHiKi\/JAGALUR TALUK AND DiSTF{iCT_
THIS WRIT PETITION COMING VC3N:”EOR PRI,Ei;r’:irt’IN/a.I:é’v ”
HEARING THiS DAY, THE COURT’MAi;)E THE
V __exi=II3En”” ~. it
Sri.R.Devdass,__ learnediAddi..Ciove’rITrnen,t’ Advocate is
directed to take notiycéei iresfsonidenit
2. ,Pe_ti’tiro_n’er’1–I?s_ the..eiected’–:n.e.m’i3er of the 2″” respondent
i\/iaiaiur Giramza’ then President of Grama
Panchayathi tenderedres’igna~ti:on.. ‘Consequently, office of President
had faiiejn”vacant..QnV’O3.:iit.2009, the 15′ respondent called a
:’V’._me’ettin”gV”to eiection to elect new President to the 2′” respondent
Pan,ci’tayethi,,.:and the same was adjourned for want of
quorum! Now,’ the impugned notice, the 15′ respondent caiied
–..i.i’_;’:..a.a”meeting” 08.12.2009 to elect a new President to the 2″”
..’res”p_ond’e’i2t Grama Panchayathi.
aw