High Court Karnataka High Court

Smt Kamalavva W/O Basavaraddi … vs State Of Karnataka on 27 November, 2008

Karnataka High Court
Smt Kamalavva W/O Basavaraddi … vs State Of Karnataka on 27 November, 2008
Author: N.Kumar
IN THE HIGH COURT OF KARI"iA'i'AKA

cmcurr BENCH AT DHARWAD 2  ~ "

DATED THIS THE 27% my 01:' NOVEMBER,   é "

BEFORE~~ 

THE I-f0N'BLE MR. .3v;=:*r1c:E    

WRIT PE'I'I'I'ION Nd_._:3~1z450--'/ m3(L§:'§~ 1«§i;,g:;  

Sm KAMALAVVA, w/o BASA\?AF.;i\DD§   -.   
LINGARADDI,A(3§E3OYEARS,.V    v'
R/O SHIRASANGI', TQ. 
DISTBELGAUiv!.*;_.'    

(BY sm  

-V  ..PE'I'IT}OHER

1. S'I'ATE op' KARN§*::AI¢a¢_J'BY «:13
SECRE'L'ARY TO DEPAR';?MEN'1' oy-
PANCHAEEAT' RAJA, ";_!£D'HAN soumm,
;7;Az»:{m:,T"D1sT. BELGAIRM.

 4. Enaiiérléibn OFFICER FOR ELECTION

TO ABHYAKSHA 01? snmnsmex Grwa

V A' ' 'PANCHAYAT AND EXECUTIVE OFFICER, TALUKA

 PENCHAYAT,
"3GUDAT'I'I, DIST. BELGAUM.

%     SECRETARY, SHIRASANGI emu PANCHAYAT,

SHIRASANGI, TQ. SOUDATTI,
DIS'? BELGAUM.

6. SMT BASAVAEWNEVVA,
W/O BASAPPA ALAGODI,
AGE MAJOR, R/O KALLAPUR,



TQ. SOUDA'I'I'i,D IST. BELGAUM. .. RESPONQENT3
(BY SMT K.VIDYAVA'i'i, HCGP FOR R I TO 3) 1 vv
TI-HS WRIT PE'I'1'I'ION IS FILED UNDER .'-?sH'D

227 or THE conswmmon op' mom PRAYINGTO QIRECT f"R4'= 
NOT TO ALLOW THE em Raspommm' 're..Mcam'Es?1' TFIE.. '

ELECTRION OP' ADHYAKSHA SCHEDLIL£1D.'_T€)"'BE" H'§:L:2 'ON  . 

28113/ZOOSANE) ETC. 

THIS Wm' PE'!'ITION courm "cm  FR'EL!fi Ifi'A RY..
HEARING THIS DAY, THE COE3'R"I'._ _mADs.«:_'rHE Pc:§1_.LQw:p;c_:: *

--.---....-gnu»-_

o12z3$;__- 
The   Writ petition
seeking'    431 respondent

not to the elecfion of

held on 23/ 1 1/zoos.

2% of the petifioner is that the 6m

«is elected as Adhyaksha of 51*! respondent

Panchayat. As she did not take up

dtifireitfipmexatal works, the pefit:io.r.m’ and others

rcgoyecifio confidence motion and fllerefom they mve a

of the said motion to the

‘Commissioner. The Awistant Commissioner in turn

fixed a meeting on 14/10/2008 to consider the no-
eonfidcnw motion. Appmmnmm that she would lose

x//..

the post, if the motion is passed, the

resigned from the post. As the post ,

bemme vwnt, new the auflmofifiiies’ >7 A’

conduct election. It is in this L’
has preferred wit petifien ea!
respondent may to
be held. She may and they have
kidnapped me» pefiflonas’ side.

They may;    and therefore, the
 "     Writ pefition sermng

aforee ais;¥ of a member to contest the

eleetiog file Penchayat to be held to the post of

_ – _ Ufiedhyakahs cannot be curtailed except

with law. If the 631 respondent has

poet of Adhyaksha has become vacwzt, if

she to contest again, the pet£tiow° cannot

pm~:¢n: her fiom contesting the election. If, as

-eentexzded, they have moved no confidence motion

against her and if they had nequisite majority to get that

motica1pass_edinthaee1ectiontobeheld.tlwycansetup

their candidate and win the election. Instmd ef_

that method, the petitionm” has approached this court

for a writ of mandamus. The petitioner has 119. 1:i§’g_§ ni; to

prevent the 6’31 respondent from contesting.

and under Section 226 and 227mm’ L

India no writ of mandamus

4’31 respondent.

In that View of’ is no merit in this

petition. i is — .. V A V

Kmv