High Court Karnataka High Court

The Secretary B Katihalli Grama … vs Sri K Dyavegowda on 28 March, 2008

Karnataka High Court
The Secretary B Katihalli Grama … vs Sri K Dyavegowda on 28 March, 2008
Author: H.G.Ramesh
W.P.NO.4204/2008

IN THE HIGH COURT OF KARNATAKA AT 

DATED T!-H8 11:3 28"' pm on amacn   ' 

3EF*0R.E

THE HOFPBLE am. Jus'rIcr;:'1?i."t':2; RAM % _   F.

WRIT PE'I'I'I'ION 190.4204; ofiggué (<::1\T?1~<::1?c;A %  

BETWEEN:

THE SECRETARY   _
B.I{A'I'};HALL1 GRAMA PAh:QHAYA.T  . f ~
B.KA'PIHALLiVILIAGE  -- \_  .
KASABA I-1081.1

HASSAN TALUK , 1

901,? REPREsEm*.:§D' BY 

SRLLOKESH    ., 2 
8/O.SRE,RANGEGOW[}A__ 
HASSAN =   '

V _ « V ...PE'I'I'I'IONER
(BY SR1}: RAv1$§:Ar§I{A R,.ggz3$k; _ . 

x . SR1. K: BYAVEGOW .53};  

;A(3ED ABQ{_}"i'"66 YEARS
 /gage: . KENQ}i_EGOWDA
s1gi.£1.<:fU.MEsH

T_ " 'AGED Ai3OUfI' 43 YEARS
  %s/o..$R:.c;:5LUVEG0wDA

2  3. SR_Iv.'FAVf§AAMESH SI-1E'I*I"Y

AGED ABOUT 39 YEARS
S1'»C_)."SRI. SUBBASHETTYI

  "/.5,  "'sRmEvERAJ

" "AGED ABOUT 30 YEARS
S/O.SRI.K'EZSHAVEGOWDA

" " V  5; K. CLBASAVARAJU

AGED ABOUT 43 YEARS
Sf O.SRI.C.HANNEGOWDA



10,

11.

W.P.NO.4204{2008

SRI.C.C}ANGADHARA
AGED ABOUT 33 YEARS
Sf O.SRI.CHALUVE(}OWDA

SRIJ-"'RAIr{ASH
AGED ABOUT 36 YEARS
S/O.SRI.RAJEG(}WDA

SRl.lViCiHAN SHETTY

AGED ABOUT 35 YEARS
S/O.SRI.RAJUSHE'I"I'Y

SKI. RANGEGOW DA 
AGED ABOUT 38 YEARS

S/O. HALAGEGOW DA

HONNAVEEREGOWDA @ ::éR}'i~1;vAs"v- I
AGED ABOUT 41 YEARS  " '
S/O.SR'I.D.RAMEGOWDA

RESPONDENTS 1 Tofu ARE  I  " ._
RESIDENTS 05' B.KA'I'li_~_i'£aLL-I .v1;..LAG.Is;._ " .

§e;;xsA1;sA .:I?'£,OBI.:If, "EIPISSAN 1'ALUK'

TE;-3 E}§EcLI*1*ii)E  '
HASSANTALEJKvI?P.1$I(3%'{AT
Hassmsg V. 

,. 3191913 PRESIID-EZNT _
-  Haasm TALUKPANCHAYAT

'VA 3 _ ;«u;xssAr§-.._

 '.i'1r2§:é"'Iék1::éf§;:v1:s'§:1xI*I'
. "B.KA'm_1ALLz GRAMA PANCHAYAT
 B.I£AT.H:IALL1 VILLAGE

KASABA HOBLI

IQISSAN TALUK 85 DISTRICT  RESPONDENTS

  '"--f§3Y_';éR_z NARENDRA GOWDA, ADV FOR R-1 TO R-10;

THIS WRIT' PETITION IS FILED UNDER ARTICLES 226 85

 -»222%' OF' THE CONSTITUTION OF 114131». PRAYING TO QUASH
 THE

IMPUGNED ORDER PASSED BY THE LEARNED

ADDITIONAL CIVIL JUDGE (JR.I}N.) AND JMFC AT HASSAN ON
I.A.NO.5 IN O.S.NO.339/2007 AT ANNEXURE-G.



W.P.NO.-4204 /Z3008

TPHS WRIT §'E'I'I'I'ION COMING ON FOR' PRELEMIEEARY

HEARING THIS DAY, THE COUWI' MADE TEE FOLLOWII\EG:.V 

ORDER

This writ petition by the …d.efend.?=fi’1t’ itis K ‘

directed against an inter1oe’a1t03’j,%’~ ei’de2′.:”» 7-1:

12.02.2003 (Armexure-G) passed by –
the Court of the Additio1 1a1uV:.. Jtidge… 1311.),
Hassan, in the suit . By the
impugned -I. V’ dd ‘rejected the
appiiicationg’-4 petttioner/ defendant
No.4 t;;1de;~7 d i1(d)r/w. Section 9 and
Seci:io11:VV”!.l”V’>:1′.eVi plaint.

2. _I _have”~ t;AfieV’Iea”tV med counsel appearing for

,.,mev-jiijarties the impugled order at

counsel apmaring for the

petittone;’~ ‘ to Section 295(2) of the Karnataka

Raj Act, 1993, and submits that the suit is

A diaintainaituie for want of sanction from the Jilla

d ..P2tnehayat. The trial Court by referring to the letter of

W.P.NO.4204/2008
the Zilla Panchayath at Axmexured? has rejected the

application ~—- I .A.No.5. It is relevant to refw to.T”‘the

reasoning of the trial Court at para-1 12 of the ”

order, which reads as follows:

‘I2. 131 the present case,

present suit for A. the: V’
permanent
5.1 1.2007, the pzamnfi .¢_dre__ady seemed
sanction fmm “of
Zilla Panchayat dated:

17.10.2QO–.7;.: yin way of
ngentmd that, as
per ._:’2.35VV_i”and e 237 he has no
order towards the
_a:ppee1″ and in the last

mentioned that “$325;

39530 3:523 252.93′ amgn .ef;r>§, gemd

% e’o&$3:.ew ages o%oe~:mer3:”.
A sentence used by the Chief
Cbfficer of Zilla Panchayczt in his

game dated: 17.10.07 itsegf is sufficient to

. L to conclusion that, the plaintiff has

‘already obtained sanction before filmy the
present suit in order to seek the reiief as
claimed in the suit. When all the necessary

31%/’%

W.P.NO.4204/2008

ingredients i.e. exhausted remedy at the firs;

instance before the Chief Executive A
regarding the relief as mentioned :”th,ee_:’ –

plamtw’ and also obtained ”

Chief Executive omcer as ‘d, J T

17.10.07, there is no regdrd£ng’~ é
the maintainability of suit wmo
jurisdiction of this court.
provision of Rajffiot
1993, there ts noaotfiftef the
present sud within
the Jurpsdtcéiaia ms of this
not applicable.

;TenceyA’_’._of j the above said
diocg.ssior:,__.I “hesitation to answer
pomf1V().’1 i?1’V«tIie_:’itonVgrative’. *

}iavéA.oxa11i£iiéd the matter in the light of the

by the Horvble Supreme Court in

L SURYA v/3. mm cnaxomz mu (A112

“so 3044) reiating to exercise of jurisdiction

Articles 226 85 227 of the Constitution of India

VT ” to interlocutory orders iaassed by Courts

‘ ” subordinate to the High Court.

km/A

– 5 –

W.P.NO.4204/’Z2008

4. In my opinion, the impugned order does not

suffer from any error of jurisdiction or error apparent

on the face of the resort! to warrant i11terfe1’enee– ”

the extraordinary jurisdiction of this ‘ >

Articles 226 & 227 of the consutooofiotf hgdig; e ‘k

Petition dismissed.

KM/Ata        5