High Court Karnataka High Court

Smt Sugunamma vs The State Of Karnataka on 26 August, 2008

Karnataka High Court
Smt Sugunamma vs The State Of Karnataka on 26 August, 2008
Author: Ram Mohan Reddy


2
(By Sri. R. DEVDAS, AGA FOR R1,
M / S. BLACK COATS LAW FEQM, AIDVS. FOR I.A.Iff}?3)
THIS WRIT PETITION IS FILED UNDER

226 AND 227 OF THE CONSTFFUTION .II~EI312–‘\
PRAYING T0 DECLARE THAT THE PROPOSED} ,
CONFIDENCE MOTION DT. 7.7.2003 VIDE»v_1_kNVN-E;XURE*«

B IS NOT IN ACCORDANCE WYFHALAW.

THIS PETITION, COMING ON FOR C§}§D’ER’S;VI’FHiS;

DAY THE COURT MADE ‘I’I~iE_ FOLLOWING;»..”.; . j A ‘

A proposed ‘No dated 3-7-2008
AnnexuIe-“B” to oust fl%*1s=,’ .A¥.::V.15xn$,sident of the
Taluk today. In the
scheme of Raj Act, 1993,
and a proposeg ‘No
c0nfidOi:OO tfie President of the Taluk

Panqhayatfris be addressed to the President

..4.g;§g’hé} :iS,i,. “0bfig€d Htzbltbvnvene a meeting within 15 days

tOV”O(}11sidcr the motion, failing which it is for

:.to cal} umn the Executive Ofiiccr of the

Pééinchayath to issue notice of the meeting to be

35*

President, by expressing their :10 confidencgfl

do so, strictly in accordance ‘A V’