High Court Karnataka High Court

A B Hanumanthappa vs The Karnataka State Election … on 2 December, 2010

Karnataka High Court
A B Hanumanthappa vs The Karnataka State Election … on 2 December, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2"" DAY OF DECEMBER, 2010

BEFORE _  0    

THE HON'BLE MR. JUSTICE ASHOKVMB. HINC~HI.<i§':t"1R1'A*~ii:  it
WRIT PETITION No.36742/20.10   " i  V
BETWEEN: 4'  M ii

A.B. Hanumanthappa,
S/o Bheemappa Late,
Age 39 years,

R/0 Jarikatte Village,
Muda Hadadi Post,
Davanagere Taiuk, _ _ ,   .  =
Davanagere District; '          Petitioner

(By  Kas:E';fE.On'at'.i1i..-- Rcivocate)

AND:

1. The Karnataka Statei.E'iecti.Qn__Commission,
By its Corn._rnissio'ner';f _  
Cunningham.Road,:_ V
Bangaiore - 560001. '

2'.-,_ 'ThVe"'Sta'te of Karnataka,
 Byit-5 Svecretva ry._._

i'Department of-P~anchayat Raj,

Vrkasa Souéihasi;

Ban"g_aIoy_re---.E6O O01.  Respondents

(By Smt. Vaishali i-Iegde for

I. .0 firi K.N. Phanindra, Advocates for R-1,
 _,-'Sri i-|.T. Narendra Prasad, i-ICGP for R-2)

 I   'I'__his writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash the notification Bangalore
.,"«,Ad'ated 30.10.2010 issued by the R1 produced at Annexure--A
 insofar as Davanagere Taluk Panchayat Constituency is

'concerned and etc.



2

This writ petition coming on for Preliminary Hearing this
day, the Court made the foliowing:

ORDER

The petitioner’s grievance is over aFFotting…_.jGe_n-erai

(Women) [G(W)] category to Davanagere

constituency.

2. Sri J.D. Kashinath, iearngeid coupe-seiii’for’3theV”g

petitioner submits that, in 1995 tithe”s_eatV”in””c;tjestion was

reserved for BCM–A(W), in 2005 fér BCM43

and in 2010 for em). V

3. Smt. iearned counsef appearing for
Sri K.N. Phaniinpdra f’or_.’t’hje:”respondent No.1 submits that the
impugned ,–resery4ati_orirearrangement does not violate any

p’-rot/is~ion”‘of’ nevi.

would be met by my directing the

i”ispetitioner-to fiie .a3’representation to the respondent No.1 in the

‘ ””’niatté’rAAaVs to which category/categories the seat in question may

to’–oe’ allotted. The petitioner shall do it forthwith. The

Vireispondent No.1 shaii consider the same in accordance with law

‘within three days from the date if its receipt.

S. This petition is accordingly disposed of. No order as___to

C0 S’CS.

-JU5GE1xo\fd°

MD