IN THE HIGH comm' OF KARNATAKA,
CIRCUIT BENCH AT DHARWAD
DATED THIS esth DAY 01:' NOVEMBER',?é00$~ '
BEFORE,"
HON' 131,3 MR. JUSTICE RAis%_'hiiC?i¥;Ar#T'i}*f5313A13Y '
WRIT PETETION No.31 'z»aos--:,1;j£;
BETWEEN:
W/O DEVAPPA BABD1N,1NGg.¥=?A:vA'JAR'~..j ..
occ: PRESIDEN1'~._ g _ - *
GRAMA PANc:HAj¥ATH':~. 'V _
HIRE BAGNAEL " Y " A
KoP1=t%L~T " H !
DIST. KOEJPAL = % ' ' ..PE'I'I'I'IONER
( BY' SR1 R 3:: A"AI3"irocATE)
'1. _ T. :03/IMISSEGNER,
{ii}
. K0'§?PAIg;"'
S; 113 L'I{;w'IsI0I~z,
KQPPAL
HIRE BAGNAL GRAMA PANCHAYAT
REPRESENTED BY ITS SECRETARY
A HIRE BAGNAL
DIST. KOPPAL.
3. SHRI JAGADISH
SI 0 LENGAPPA KERALLI
39 YEARS OCC: MEMBER
OF GRAM PANCHAYAT »
J "K
.2
HEREBAGANAL,
R] O KARKIHALLI
TQ. AND DIST KOPPAL.
SHRI GAVISIDSAPPA
S/O PARAPPA KUMBAR
AGED 44 YEARS
OCC: MEMBER
OF GRAM PANCHAYAT: _
HIREBAGANAL, V
R/O KARKIHALLI
TQ. AND DIST K(__)PPAL._._.. '
SHRIASMANSABV _ ;
S/0 KABIRSAB NADAF '
35 YEARS. .
occ: MEMBER §
OF' GRAM :?Ar:cHAYAT
HIRI:3BAi_}}\NA'L_,, 1;; _ V.
I2/0 K1?\RK1i:_3ALLi'--. ~ ,
*:r<;g';'~.~.;s1 ::'; 91.53? --1<0P¢P-AL. '
cHAr¢4r#ABAs.AVVA«.3'
; W/O cm-zmA'NGA.NAGoUDA
~ MAL[xpA1*;L" . ..... 14 v
4e*YEARs
" ~ LZI{fC::'ME!s/{BER
T%aF~«Vz3'm;M%%PANcHAYAT
HiREBAE'xANAL,
R G KARKIHALLI
TQ, AND DIST KOPPAL.
_ GIRISHGOUDA
s/0 PARMESHGOUDA
38 YEARS
QCZC: MEMBER
OF GRAM PANCHAYAT
HIREBAGANAL,
TQ. AND DIST KOPPAL. V. K
10.
1 1...
I-IEMANNA S/O HANUMAPPA
DEVARONI,
AGED 48 YEARS
OCC: MEMBER
OF GRAM PANCHAYAT
HIREBAGANAL,
TQ. AND DIST KOPPAL.
H RAMANNA s/0 DURGAWA '
ALLANAGAR,
occ; MEMBER _
OF GRAN! PANCHAYAT "
HIREBAGANAL,
'I'Q. AND 121131' KQPPAI_J.
SEHSI-KAPPA s/0 V
HU CHAPPA ,_MAJJAGE.,
AGED §'i~4'{EAIRS._ :;
,' ocT¢';:i': 'r»é'L',Mé3:f§R
HEREBAGANAL,
TQ.' up DIS'I'.I{()I?"_i€*}\L.
10F'-GRANEVPANCHAYAXT "
"m.MAN}xA::Dg£
% s,4o«L:NGANA<3ou DA
_45 . YEARS;
N K 0<;c:%ME:s.4BER
A 5.'
« 0F'_{}_R;aM PANCHAYAT
H_FR'E-EAGANAL,
re;/0 KASANAKANDI
" AND DIST KOPPAL.
LAXMAN S/0 HAMJMAPPA
HARIJAN, AGED 45 YEARS
occ: MEMBER
OF' GRAN! PANCHAYAT
HIREBAGANAL,
R/O HIREKASANAKANDI § 5
TC). AND DIST KOPPAL.
:3. sm SIDDAVVA
MAJOR
occ; MEMBER
OF GRAM PANCHAYAT
HIREBAGANAL,
R/O HIREKASANAKANM '
m. AND DIST KOPPAL.
14. SMT RATNAMMA w/.0
PATRAPPA KARAGAL
AGE!) 40 YEARS *
000: MEMBER---_ .. -.
ore' GRAM PANCHMAYAQT . f ~ I
HIREBAGANAL, ' '
'I'Q.ANDVDIS'I' KQ_PPAL.._ I
If * v.,I2§EsPoNDEN*rs
( BYSIIIVRA;§;5Sfi:?}VK}iA1§_' R_G§1§II}ALLI ADVOCATE)
THIS wan' jIjéE.'I'I*1j1'0I~I-'IS FILED UNDER AR'I'.226 AND
227 0F"*:iI_~II~*: _CGl§€STI'T{J'1'IOP€ OF INDIA WITH A PRAYER T0
QUASH E513: QRDER/'NOTICE OF' CONVENING THE
M1}?§ETiNG on 11.2008 E'E'C.,
$75113' WRIT' PETITION comma ON FOR ORDERS THIS
A %Ij_'mr mg. Comm' MADE THE FOLLOWING:
ORDER
~~ The petition though listed for hearing on
” iiitcmiooutoxy ezpggrlication, by oonsent of the learxzed counsc}.
fer the parties, is heard finally ané disposed ofl” by this
order.
was issuad on 16.10.2008 and sczved on the petitigiizcr on
20.10.2008 fixing the meeting on 3.11.2008.
3. The first contention is unsustainableiéxi .,
the decision of the Biviision Bcnch ‘ of » _
Laxmavva vs. State of
in 2007(3) Kar.L.J.45 vita)” fivhémin TV..3pré1s1:ip.<.{ *
interpreting sub~–ru.1e(1) of R11 1€:3. fiithat men:
attaching the copy' motion would be
€11lP15i3iiTi0I1..A:ii?#.f' by itseif cannot be a
.'T.(:) " exercise: democratic right of
the mc1Vfib.c m-… majority members make their
Vv clcéf; «.In§rc non-enclosing a copy of proposed
' ;mQtiu}1_vnv01::;A1d be only an irregularity and does not cause any
" .. other side. Since the notice also
the proposal of hon confidence motiomthcrc is
V "&4u1_§st.'§i11'b'.a1 compliance of the requiiemcnt of Rule 3(1) of
= : Rules.
4. There is considerable force in the submission of the
learned counsel for the petitioner that the nptice