High Court Karnataka High Court

Bhimanagouda vs The Assistant Commissioner Indi on 3 April, 2008

Karnataka High Court
Bhimanagouda vs The Assistant Commissioner Indi on 3 April, 2008
Author: Ashok B.Hinchigeri
 

' BETWEEN

.. B_HIMANA'GO_UDA      M A 
'$.10.NA!.=APPAG0flDA'!~!AC."RA;.Dl§£f     -
L "AGED-ABOUT 47 YEARS i k  

mo. -BANAHATfl,..-'mLUKA- % t 

'_.BI3r'\r""L3R'i-'I'p'wi 5363._12'€g_.L,V- 'V 'V '

GEE: AG%C'J!..'!'..!RE . ~.
.. Pemzereea

ifiy :1-'sri :ayak:umarT%%s. fiatfi, sr.  f'" Srfit-S.-'__". %su.1.-%} 

  AM:

 « R1o:MADABAL

 

1 THE 'A-SSIsTAN_'F.C0--. Mzsszouen mm % %
..f§HE1RETURNIN_G_0F.F"ICE_R_ 34;. L %
%%%3s,; KAMNOLU;  PANCHAYAT
 "CONST1'fi~.'!ENCY % L L
%   g13.qpurcp1s"rR:cT - 536 1o1:._

2-  *GIRISH:--..  k 1 % 3 : J
 sio.IARPasAHI=aTTcH1KK;-12 %

"A E-D 235_YEA'_l'2§  '%
~ o.=.c::.-x-9..-=\-Ir.:u:_':*%-..--=-==

T'i.'u'i< sin.-«nae: '-536 123' . .

T  ;:  SIDDhfiAGOUi'5A--

-S/Q;uSl_7|f\[|KARAPPAGOUDA_T'BIRADARI
AGED AaoUT;?.? TEARS * __ 

- OCC:_AGRICULTURE_ .  '
R/o. KERUTAGI'V_ILlAGE- : %



TALUKA SINDAGI
DIST BIJAPUR - 586 128

4 AWANAGOUDA

s/o. NILAKANTRAYAGOUDA   
AGED 32 YEARS  
occ: comnncroa

Rm H.A.R.A!\!.A.L P s «
TALUK SINDAGI - 586 128  

5 BASANGOUDA

c-In um I Aunt:-nu lf'\A nanny  
'3] 'J: I'II'"-I_rII'l'I\J\I\JI-'E"-  'v.

AGED ABOUT 37 mans
6CC:i'\GR'iCu'i.'iURE   I
. R/o.MAoBALv1LALGE - I
IALUK 5.|.NDAi.'1P5.V-  1153.' .2 ..
msr a1JAeu2:s..2TI:2  2  -  
5 MADIWALA'i'.%'A""""--V._ I   ', '
5/o. BAs.AwA;MA're-I   '- & 
AGEfl"ABOU'l'   
ma. <sua5ewAo<»v1uxee, mm
SINDAGI - 5352123    I
DISTBISAAPUR,    

7 SHANKKI-iAYVA..  I

£3/0. *SIDDARa"""VV - "3

"'.\,l'I"Il I 'I I'Il"IllI

7_A"GE_D ABOUT 37"1*Ei\RS .

« flfia i?lP'_'I'lI'I"'l II 11 II'):
'. \aNru\.an~.f'|'-:-.3I'\-EXJLFI-I\JI'\Iu

I R.(o.T miuiaob VILLAGE,
 I '-'__'i':'\i;'tii€«.$i'F-5DiaGI -- 536 vs
H DIST anapun.

 _ I " 'nay sn Ramesh B. Anneppanavar, AGA for R1,

'A , a Sr! R.L. Patli, Advocate for C/R 2 and 3]
  THIS wan PETITION IS FILED umen ARTICLES 225 AND 227

I   ETHE CONSTITUTION OF INDIA PRAYING TO SET ASIDE THE
~, C30MMU!\!IC.A'!IQN D12 '2fiJ-$2008 ISSUED BY R1 VIBE .A..fi!!'!EXiDa

fALONGWITH THE WRIT PETITION; DIRECT THE RESPONDENT N0.1 T

I AIAIAIT TI-IF DFQI IIT GI: Tl-I33 Fl 1:!-“‘l”‘I'(‘iM ADDISLI Q DflIIl”I’llI!’2 llllflflflfl
nvvrui llll. I\I.uv:.| vu urn rlrr I-unis: uh!

III-I– I-5-I-\-ill W ITI-I’ VII\In-

‘i”i’ii:’ i_Efi\Rl’*I’El’5 l’5′”i\iCIPI”\i. Di§TRTfi 3UDGE, BHAFUP
1 A 2

APPEAL no. no or zoos AND NOT TO pnEc1p1TA’1:re~aw1′.-an;
AND ETC. . e

THIS PETITION comma on FoRPREuM1ivAIw7H:5AWtr1i9G

DAY, THE COURT MADE THE FOLLOWIN€.3: ‘
=—an-.-“‘j”c'”‘A’e. A%% v
Sri Rarnesh B. Anneppaithefiar, theiee:*nedRAdditionei
Government Advocate ,is..V_4’dlrected.f; to*.._take’VVnot’lce for the

respondent No.1.

2. Chaiieri§e::1iifi__.this Eftitiert. the communication,

dated 25* M.ereh,;.%%2oo%afth%r{Aeeexureéo) Issued by the first-

mspondent I%n1.%eempneece.w:t.h 3,-_h_–.3 order, dated 3rd March, zoos

passed bythe’ (Senior Division) and J.M.FIc.,

SIndhefgi’~ In Petition No.1 of 2007 connected with

.er%eaee..e I5éjt5t§han.1No.3″”‘of zooy. The con! Judge eppetnted the

Z for the purpesieof recounting the baiiot papers of Kannoiii Zllla

‘””.5i.”.f-.Panchaydt…AAtonstltuency, Buapur for which the elections were

fiend 23″‘ December, zoos. He has further directed the first

“j vtespondent Assistant Commissioner to complete the recounting

process on or before 15″‘ April 2008 and report the same to the

man

Court immediately thereafter. Acting on the sale’ direi:ti:ons–,__the

first respondent Assistant Commissioner has

April 2008) for holding the recountlng.»ss»rl»–..

3. Piieanwhiie the petitioner prefent’d to the

Court of the Principal District Judge. auapurslsmng ‘section
171(2) of the Karnataka ‘il§anch_a’)’ra_t The District
Judge has orderedemergent 2008 as the

date for the apflrearance of l

4. s_r_l__ learned senior counsel
appearing for -for’ the petitioner submits that

the statutory: appeal “”.:5iendi-rig’consideration before the District

Judge. is being renteredviinfructuous, as the recounting begins at

“‘~’ 5″” “-rii 2098 en… the sitt: g of the Cot.¢ s-..-+.—-. at
if’ ‘éiock”oi_:.,.Fi¥ew§ame day. He therefore prays f’r the stay of

V V’ . the commencement of the recounting process until the disposal

‘ H H 1’ the petitioner’s IA for stay In-the appeal.

‘5. Sri Ravindra L. Fatal, the learned coenset appearing for

1′ the caveator/respondents No.2 and 3 [election petitioners before

the court of the Civil Judge’: (Sr. Dn.)], submits that what is
tau
2

,t’nis page

challenged in these proceedings is only a consequentiejt-r.:o–.

The order passed by the Civil Judge (Sr. Dn.) iejifeneiieteeeeetlbyy

way of appeal before the District- Judges; ..|.-lye 4_it_is-._note.

permissible for the petitioner to cha!lVengfe’fVthe« ifndrderyin

one Court and the consequentistjtirder in someether’-wcofirt.
also brings to my notice that itself is
not disposed of. It has on’iyA’dirfi_’:tfedhtiiefgefsiftant Commissioner
to hold the reconrsting arid matter to Itself.
Sri Patil strenudesl%s9ntends.._thatlthe:V petitioner is not entitled
to any interirn”A”orde:r:;;pf tfhespgproceedlnos, as he has not
even flledany pending appeal. In support of

his subrn!ss!’e.n,! he’hesV.’eie§’*..»piaced the affidavit on the record of

teday.’ ”

6. :(3*rjj’tvhe4:c”a.refui consideration of the submissions made at

‘wauld l:u’-:-“I- secured b”

thehar, 151- the considered view that the ends of justice

“expressing any opinion on the merits of the case:

(a)

(“D3

The first respondent Assistant Commissiienfiri-4.ii,

shall commence the process of recc.-*1:i.:i+ivn’;Av;:i:: eh

5″‘ April, 2003;

However the outceme “oI_”r~the ,r”e_co:untingg.”‘d V’

Process shall not be declared wiugoutiuie am
of the Appelsipte. ‘VA(ith_e.it:ourt Principal
District Judge,V_V:’Buep_pr:v where the

eiect’ion;.e:i?sppe.els; of 2008 are

ThevVVi3’r’injciipei”‘District -‘Judge, euapur is directed

‘to_’1dispo*se”‘ofthe appeals as expeditiously

the petitioner and the respondents No.2

~~ ixflend 3 are directed to co-operate with the

disposai of the matter.

93.13.14

(e) Without waiting for any notice from the
the petitioner and the respondents N-o:.”2
and/or their advocates shat’!appepar?_:h’ei’tsrettvhe V
Court of the Principal DIstri_ct’:_Ju’doe;
11° algal: an 5″‘ Le-§tI;..V2nn§=.__ V . T’ ‘A V’ 2

7. The petition Is daspmsecjwdofl rmaorder as to costs.

8. §ri Rame:-in B. iearned Additionai

Government is ‘d!rected;-tocornfinunlcate the operative

portion ofp___toda:y’s:.;xiiordiejr ” fflrst respondent Assistant

Commissioner’ fovrtrnnltit ‘ ‘ ., ‘ 7

A_carbo’n.copfi’V–.of’~tod~ay’s order Is to be made over to Srl

sdl-_
Iudqe