High Court Karnataka High Court

Dharmachatra(Choultry) Adi … vs The State Of Karnataka on 2 December, 2008

Karnataka High Court
Dharmachatra(Choultry) Adi … vs The State Of Karnataka on 2 December, 2008
Author: Ravi Malimath
.. 1 ..
IN 'l'HE HEGH COURT' 0}? KARNATAKA AT' BANGALORE
1;>A'1'1':«:1) THIS THE 2ND DAY OF DECEMBER, 

]BEi?OI€E

'l'HE 1~i()N'BLE MR.JUS'I'iCE; RAVI n«:~ALI§&A?f'iét  _ V: "  

WRIT PETI"l"iON NO.3635 1 {)9 :2£1{:)4{L..I34~i§ESjV 3 ¢ .   1'

BENNEEN:

1 '?.DHA_Ri'»1'A(.§HA'1'RA?TV(CH{3U'LTRY)
ADI JA;M}E3I€1"'AVA' KULA %
BA4'\Ei3AVARA'--4.SANIIFEIi, MUTHATHI
rmemek HQBLI, MALAVALLI TALUK
 'MANDYA _[")'i&"I'R}Z(2»'I'.
 '"«:.R:EPRESENT§€_if)'BY rrs MEMBER
% _  sh::PLF1'rA1A1~1,AGE.s6 YEARS
   BALEHQNNIGA VILLAGE, HALGUR HOBL:
 IvI'AL.A'\.'AL«LI TALUK, MANDYA DISTRICT.
    PETYFIONER

 (By "Iv! RAVI & RAVI, ADVOCA'1'ES)

%    THE STATE OF KAR'NA'I'AKA

BYTTSC3HEFSECRETARY
VHHHHHKSOUEHA,
BANGALORE



".3...

2 ADHYAKSHA
THE ZJLLA PAN CHAYAT
zvmwma DESTRICYI',

MANDYA. 

3 ADHYAKSHA
THE TALUK PANCHAYAT  
MALAVALLI TALUK, MAL_AVALE.I
MANDYA DISTRICT.   

4 THE EXECUTIVE ~.oFFiCER j' 
MALAVALLI TALLIE; PAN(;HAYA'1' * 
MALAVALLI 'I'ALUK',-MALAVA.-LLI,- f;V 
MANDYADIs'rRIc:1t * ; «V 

5 ':i'HE   
(3<RAMAPA1\l'GHAYAT" _
BYA_DARAHA!;LI_ VILLAGE
MALAVALLl~TALUK;

 -  6;'  sxji M_UTHAIA.H «
-   S';'fi.L;aTE DASAPPA
%  M.UT1F¥AT}IE VILLAGE
 .MAmxIALLI TALUK,
 MANEJYA DISTRICT.  RESPONDENFS

   (By smt::M.<3.NAGAsHREE,HcGP, FOR R 1

.   ADVOCATE, Sri B.J.SOMAYAJI, FOR R-2
  S:t"§« M.I....GOWI)A & Sri 'l'.K.ASHOKA,
_  ADVOCATES, FOR C/R-6)

iii

' THIS WRIT PETITION ES FILED UNDER ARTICLES
226 85 227 OF THE CONS'TF1'U'FION OF' INDIA PRAYINC}
TO QUASH V1DE ANNEXUREJ DATED 30. 10.2003
PASSED BY THE ADHYAKSHA, ZILLA PANCHAYAT.

Q,/Lr'



-3...

THIS PETITEON COMING ON" FOR HEARiN{}.__THIS
DAY, THE COURT MADE THE FOLLC)WING:-   in

ORDER

The case of the petitioner iefilat si’te’Pio;v1iJ;E~::khatiia; = .

No.14 Ineasuring 30′ x 26′ feetéur,”i{i’a1fl’iafi

village, Halaguru Hobli, Mniayafliii ‘I?-s’ai}1.11″‘1§ii’ttasivan1y Gowda, has been
included’.,_ made a representation to the

rectify the said error. The Taiuk

» VPane1_~§33rat.,i:V””by virtue of the Resolution passed on

H itgzek a decision to rectify the error by making

a modification to include the name of the

V ‘ » ‘petauoeer. The village Panehayat thereafter vitie

Aiijfiesiiolntion dated 10-s—-2oo2 complied with the

fiesolufion dated 28-3-2002 and thereafter the name of

the petitioner was correctly entered in the revenue

am

-4-

records. The 633 re-spendent claiming to be the Qwnetr cf

the site approached the Zifla Panchayat ~

Nc>.31/22002»-03 without makm g the

party. The Adhyaksha of thev.Zii’£a4 «Pa;i¢1 :aya:”by’_:rir:fiée ;

of the impugned order dated’.3{3’§ IOV~2i)0;§

appeal directing Village I5afiehayet te ‘e13tfer”‘%§ie”nam’V: e 61′?

the 6″! respondent; i:1.Vtheéreve’i;11ie’ ~r.eco;rflt1s;’AA Aégfieved by

the same, the p1’CS6I;i’t#

2e for the petitioner submitted
that lilerits of the case the ilnpugled

paseed-V 211* respondent is opposed to

‘ ; 55£:C’£i Ofl of the Kazmataka Panchayat Raj Act He

H * Judgxnent of this Court, in the ease of Szri

I{;$..§§1§GARAJA RAO vs. CHIKMAGALUR ZIZLLA

L’ ~ ‘PANCHAYAT AND OTHERS reported in AIR 2004

KCCR 2547 to contend that the Ahdyaksfia of Ziiia

Panchayat has no power to invoke Sew 7(3)

.. 5 _
of the Karnataka Panchayat Raj Act, while passfingfile
impugned ortier. V V V.

3. Sri ‘I’.K.Ashoka, learneel

respondent No.6 submitted’ that there is L.

impugned order that (rails the
petition may be _

V4, ” I learned counsel for the

petitioner -§SIi;_t;FJ.;egash1ee, learned Government

for respondent No.1. and Srti

L’ counsel for R-6. The respondents

remained absent.

5. The only question for consideration herein is

‘ es to the power of Zilia Panchayat to pass the impugned

order in terms of Section 237(3) of the Act. This Court

r—-._

in the decision referred to supra has eomeqfizxthe

conclusion that the Adhyaksha of Zifia Panchayat has

no jurisdiction or power to entertain the app.-§’:a1:”‘-the

manner that has been done in passing

order. The pcawer of Aclhyaksha» of’

setting aside the entries is

vested in him.

‘reasnns, I pass the foliowing
ordeI{‘::s,,.’ r ‘ V V ‘ 4 ‘

‘Fhue_ orde1’=__ 30.10.2003 vide Annexure-J

133} ‘A 2116 respondent in case

.:I§Io;P?Kv:v{}I3?ib’.’!:’;C34:AppeaL,(’31/2002-2003 is hereby

~. cm. Sd/u

rsk