High Court Karnataka High Court

Sri Manjunatha J S/O Javara Nayak vs The State Of Karnataka on 10 December, 2010

Karnataka High Court
Sri Manjunatha J S/O Javara Nayak vs The State Of Karnataka on 10 December, 2010
Author: V.Jagannathan
.2.  CHIEF EXECUTIVE OFFICER,

  '-P__RElSIVDENT, JAGARAVALLI GRAMA PANCHAYAT,

 SHANTHIGRAMA HOBLI.

I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 10th day of December  V
BEFORE  : fj   A %
THE HONBLE MRJUSTICEAAJAGANNATHANAV "  '
W.P.N0.32330/2&310;'{:'3.§RE5.}   M  - 7
BETWEEN: '  1' '%

SR1 IVIANJUNATHA J,

s/0 JAVARA NAYAE2-' 

AGED ABOUT 28 YEARS, . 2 .

R/A JAGARAVALLI VILLAGE-,..  

DANDIGANAHALLI pQ.s.'r,_  ' _ 

SHANTHIGRAW~.~_HOiBLI-   

HASSAN TA_LU1}i~AND '--DI:3TR1(:*r=5'73"201.
 "      ' ...PETITIONER

(By M/S LAW IN:C.ANAGES H  ' -

AND:

E. :rHE_sTATE OF 
REP, BY, ITS SECRETARY,
PA1nIc1eLA_YAT'-R_AJ"AND RURAL DEVELOPMENT
 DEpER*r1y1ENT;'}V1KAsA SOUDHA,
DR. AMBEDKARROAD, BANGAL0RE--560 001.

4  "IiASSAN__ZILLA PANCHAYAT,
".__"H_ASSAN~5_73 201.

A JAGARAVALLI, DANDIGANAHALLI POST,

  TALUK AND DISTRICT--573 201.

 



2

4. THE JAGARAVALLI GRAMA PANCHAYAT.

REP. BY ITS PANCHAYAT DEVELOPMENT
OFFICER, JAGARAVALLL

DANDIGANAHALLI POST.

SHANTI-IIGRAMA HOBLI,  .
HASSAN TALUK AND DISTRICT-573_2s»1,'f~. "

5. SR1 M SWAMY GOWDA.

s/o MANJE GOWDA, AGEI5"AE§éUT 28- 

WORKING AS WATERMEN, ._ _ ,
JAGARAVALLI GRAMA--P_ANCHAYAT;    
DANDIGANAHALL1 POST';=.._M' _ '- 
SHANT}-HGRAMA HOBLI;  'V   
HASSAN TALUI"Z_A:'\§D DISTRI(_;'IT--5--73 201.

 'T --.   1  ..,.V.t.'».REs:PoNDENTs

(By Sri JAoA1f_>1'sH MIJNDAj§:r3'1,AY}=1.ooVP  R-- 1.
SR1 JAVED I:-iu'ssA1N FOR' R;4.).....-
THIS "WP~...E1._I.Eo_._;5T2AYINx:} To ISSUE A WRiT OF

CERTIQRAM   RESOLUTION AT ITEM
NO.9 DT;'1Q.3 20-10'.PAssED BY THE R3, VIDE AT ANN--A,
ETC; ~   V
" V' '5THis.".PET1TioN COMING ON FOR PRELIMWARY

' 'is' GROUP THIS DAY, THE COURT MADE

' '-- THE Eoi;;,oWiNG:

ORDER

“The Resolution passed by the Jagarvalli Grama

“‘._V Pai;1chayat recommending the appointment of 51”

respondent as Bill Collector is calied in question in

this petition.

%

4

Bill Collector fell vacant, as the incvunibent

Sri.\/enugopal was yet to be promoted,

Panchayat made recommendation in_–res§ect’~.of–the ‘» it

5&1 respondent. For all these:’»reason}’s,«the i1np{j1’gn’e::cliC

Resolution at Annexure–A:_therefo’re’be

5. Though learned_V’t’cour1sel. for the 5th

respondent and learned Advocate for R1
to R-4 supported_…th_e.. Reso1’uti’onI.%»–. the Gram
Panch.s,y_eith_. submission made by
the Vpeti–tionVer”s:”‘ ‘

V\flCl€.l”1’VAA’.tfiCiuf’I’€qU.i1’€IT1€1’1t of Bill Collector

Vv Degree holder with computer

‘ V.sVexperien:Ce;”‘respondent No.5, who obviously is not a

” .(.3~’rladuatej_ not have been considered at the first

instance. Secondly, one more requirement to become

“Bill Collector is, the person must have put in five

years of continuous iC€ as a Waterman.

XI’

5

7. In the instant case, the 5″] respondent

was appointed as a Waterman only in .

as is clear from the Notification dated:’j:28i; 0″‘

[Annexure«~C). The Gram Panchay_at.h

passed on 10.3.2010. It’is”‘there’fore 5′<h -. "

respondent had not put in…even"..five years of service
as a Waterman. Mo1"eover_,f';the 'tr-e:con'imendation was
made even before the'Vin~cutmbie.nt 7S1:i.°Venugopal had

moved ~..po'st':.anVd thus even though

Gram Panchayath took
up "dec'ision'A'-t:o–{recommend the name of 591

res'pondent~-.. _ V " "

_ the above reasons, I have no hesitation

the submission of the petitioners

counsel that the Resolution at Annexure–A need to be

.t1t1′;1shed and it is accordingly quashed by allowing

the Writ petition. The 44″ respondent Gram

Panchayath is at liberty to take necessary steps in

3″

accordance with law for filling up the post of

Collector. \

1udqé %%\; %

Dvr: