IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 215T DAY OF OCTOBER, 2o1of5f--.,:"'T.. BEFORE THE HON'BLE MR. JUSTICE AsHoT< B. ,HI.NOBIt;l.ER.I' WRIT PETITION No.18457/éiogielrLBEEE) '. BETWEEN: it % A C A' Sri H.N. Dharmesh, S/o Narayanappa, Aged about 41 years, Member, Grama Panchayat, ._ ._ 1 Nandagudi and also R/O Kon,dra'iIal:ii,, Nandagudi Hobli, H.~as3:!<.<5te I*a:u:<fi Bangalore Rural I Petitioner (EY Sri':F~5V*W9atéiemda rian,d»e§Associates) AND: C 1.
The Stateaof IKarn–at”ak’a.,V””–
Represented, by Its’._SeTjretary,
Depagrtment or’.’R_u’ral Development
And’l?.angha,,yat Raj, —–
“‘i(arriata”l<a Goyernment Secretariat,
'i~'!.u'l'i:istOr,eyet1Building,
"–Dr~.«."Am b.ed.l§ar['V.eedhi,
Ba.ng'alore'~é'j_56O O01.
g The ‘State. Election Commission,
{_.,j
._ _ ‘-KCMF Btmding,
” ‘,’r»CEInn.ingham Road,
– “!\,lear_,Chendrika Hotel,
Bangalore.
Represented by its Commissioner.
. The Deputy Commissioner,
Bangalore Rural District,
Dr. Visvesvaraiah Tower,
Dr. Ambedkar Veedhi,
Bangalore — 560 001. Respo.n_’de’nvts
(By Sri R. Devdas, AGA for Rd and R~.3′,:— if 2
Sri K.N. Phanindra, Advocate for l2~;2)i_”—._ _
This writ petition is filed under Articles’226 a’nd._’:2*2f?_:
Constitution of India praying to quash the ;not’ific’at_ion in so’–~fa’r.i.it
relates to allocation/reservation of office of._Adyaik::hav in f=_avour’=,
of SC in respect of Nandagudi Grama Panchay’at,S’£tlos.kote ‘.¥i”aluk,». ‘
Bangalore Rural District by redo”–v….the allocation’; of, office of
Adyaksha of Hoskote Taluk at Anne>kure~.,F iss’ued_by the R3 on
7.6.2010 at item No.6 ofrio..tifica.t’i’onr .i’\io.’E~l.,_M (PAiVl)'”CR.28/1O~
11; and etc. L
This writ petition comAi.ng..h_o’n for:v..Prel’ivnj’i’n{ary Hearing in ‘B’
Group this day, the Court made the .fol~i.ojwingL§’
Sri R.:D’evd’asi_;if,rhe:;iVe”arln’ed’ Additiwovnal Government Advocate
has placed on record :ithei~ju’d.gi*ne~rit, dated 28.9.2010 passed by
the Division Blénc_h of t’his””VCourt in W.A.i\io.3065/18 and
.’_rV.A._Nos’…§O96:–9r7/10,2″whervein the Single Judge’s order, dated
the preliminary objections regarding the
SC’H…maintainabilitiy.’of; writ petition is set aside. The Division
has ” not approved of the Single Judge’s view that the
‘T..’_:’cha”il.enge.”to the reservation of the offices of Adhyaksha and
it V~V:g”U._pia”dhyaksha of the Gram Panchayats is entertainable in the
.p_i{QCE€dlngS under Article 226 of the Constitution of India.
fig}-‘I.
2. Following the said {Division Bench judgment, this petition
is rejected on the short ground of maintainability, i<e_eping"..all
other contentions open.
3. No order as to costs.
MD