High Court Karnataka High Court

Smt.Renuka W/O Muttanna … vs The State Of Karnataka on 3 March, 2010

Karnataka High Court
Smt.Renuka W/O Muttanna … vs The State Of Karnataka on 3 March, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 3RD DAY OF MARCH, 20 10» A

BEFORE

THE HONELE MR. JUsT1cE__A...I1T J      T

WRTT PETITION NO83135 O-E 2:309    

BETWEEN

SMT. RENUKA,  
W/O MUTTANNA OUJJALAVATE; -  

AGED ABOUT 20  _    '

OCC. HOUSEHOLD, T  : 

R/O ADAVI--HULAf?gABAL,"'»    - 

TQ.MUDDEBI:aAE,4i1'--     

DIST. E1JAP_UR»,  ~     1;' ' ...PE"I'ITIONER

(BY SRI:'SUDE~HRSI:NiGH'f?:W=JAPUR. ADV.)
1. THE STATE OEKARNATAKA,

   " REPQBY ;_I.TS»._SECRE'=}'3ARY To
 GGV_Ei"?NM_EN"IT.V WOMEN AND
"'C_I~%1"'IL_}i) wELEARE"% DEPARTMENT.

M ~S"'}3UILD"il\I_G~;BANGALORE.

 _ 2. THE D'E\/ELOPMENT OFFICER.
  'WOMENVVAND CHILD WELFARE
 = *DE1:=ARTMENT AND MEMBER
'  'sECRE'1'ARY, SELECTION COMMITTEE



Ex.)

FOR AN GANAWADI WORKERS,
MUDDEBIHAL, DIST. BIJAPUR.

3. THE EXECUTIVE OFFICER,
TALUKA PANCHAYAT AND MEMBER
OF SELECTION COMMITTEE FOR
ANGANAWADI VVORKERS,
MUDDEBIHAL, DIST. BIJAPUR.

4. SMT. YAMANAVVA,
W/O BIIIMAPPA WALIKAR,
AGED ABOUT 28 YEARS.
OCC. --, R/O KONNUR,

TQ. MUDDEBIHAL,

DIST. BIJAPUR.

5. THE ASST. DIRECTOR,   
WOMEN AND CHILD wEL'jmR_E I ~  _
DEPARTMENT, BIJAPUR.    i;';..jjma:;'3_PoND1«:NTs

{BY SRI  Ii{UT1~.éi;rxR,C'  3: 5]
 I' ' ' 

This  .1I,')e1"_VifioTi'- ialllfiled under Articles 226 and

,,227 GI-jthfé' C0nsti1:1,1:i_Q11 of India, praying to quash the

sflelec"t'i0n5¥*01'der dated 24.9.2008 issued by 5*"

I.'-:fes1:)l0r:dev11t~l .._Asst. Director, Woman and Child

Welfare" vvD:ep'azf:ment at Bijapur to Advat Hulagabal
villa,gé',* Mudiicbihal Taluk, Vide Annexure J to the Writ

I I petition a_:ic'l .et'c.,

 .. ,Th.iS~¢petiti0n Coming on for prelimirzary hearing
  this day, the Court made the following:



ORDER

Mr. M Kumar, learned AGA is directed to take

notice for respondents No. l, 2 and 5.

2. Even though the matter is listed for”pre’lixr1inaryVe. ”

hearing, with consent it is taken for’ 2;:

3. A government notification’ was issiiedi regarding
appointment of Anganav\’?’a.di Suffice to say
that the petitioner was…15e_qui.red, a domicile
certificate frorn “at”-~-fiidavi–Hu1agabai,
Mudde1:V5iha–1 ‘and No.4 was required to obtain

domicile c’e1jtiticate the Tahsildar at Konnur.

é_Mud:d5+::bihalVt “~ap_pears the petitioner has given

.7.,r’epVresen,tation”‘ regarding allocation of domicile

certificate’ ‘j_re’spect of respondent No.4. The petitioner

lafi’«§&7irrit petition before this Court in WP

2008. This Court disposed of the Writ petition

directing the petitioner to give a representation to the

appropriate authority. The said representation

be given within three weeks from the date ~

said order. A copy of which is produced

4. Grievance of the p’etitionerep_p’-r/. d that

notwithstanding the direction Court in
the eariier writ petififif: _ is not been

considered. _ V

5. I Apparently the
petitionerdddhast’giver;irejpresentation to the wrong forum
inasmuch 2 as the “ifepre._sentation was required to be

given:.toggresponde;’1t and not to the Tahsildar.

diideed Vtobe noticed that Tahsiidar was not a party

Vito:Vt«heg”eai*1ier pr-oceedings at all. Having regard to the

_ fact””that_”pro’per representation is not given as directed

this court another direction is required to be issued.

the following order is passed:

ORSER

Petitioner is directed to give a representati0I.1,_ as

directed in the earlier writ petition to respondent

Within 21 period of four weeks from today. M

representation being given aridm “race-ive;d_tV”‘byV “-5″””‘:

respondent, the same shall. be oon;s_idered”_i’wit11in.”’ap ”

period of three months theregsfter.

disposed of aocordinglyfli,

Mr. M perrriitted to file his

memo of appeVa{fr_ant5evviti:ir1 four ‘Weeks.
so?-