High Court Karnataka High Court

Firoz Afzal Jagirdar vs The Deputy Commissioner on 8 April, 2009

Karnataka High Court
Firoz Afzal Jagirdar vs The Deputy Commissioner on 8 April, 2009
Author: Ravi Malimath
EN 'THE HIGH COURT OF KARNATAKA
CIRCUET BENCH AT GU LEARGA

DATED 'm1s THE am DAY 09' ApR1LH2{j'0:§ V  % ' '

BEFORE " _ V _ vx
ma HGN'BLE} Mmrtjsfriczaz i§f.!§\:}i.V_{§"iALii§;fi;1:'.;fif'IrvI = " 
WRIT PETETEON N0. :*?s':3§'*<3§* 2.é)o?_{LBV§':2fii§".%}M 
8E'fi'W§";Ei*&:  1'  3

1. 22*mc;z AFZAL JA(}§iR'DAI¥', "
S/0 SHAHAJAN SAB   ._  -- 
AGE: 47 YEAF:3:S',.,OC-Ci: A{)\*r".CxCAT'E_
R/O A§'zAL:=éU¥;:§,'%.i-'    "   

13:33': G1;.1;aA:2(2--At;'-_ " .j  "   »

2. IMTIYAZ AFZAL;t2=.GIR1:}AR.,.-
AGE: 3i. YE§ARS§, ace: A;3R:c:uLT1,JR§;
R/OAFZALF"UR,'._ ' " -'
3153:'; FQULBARGA:

  ,é¥IA5iifAr?PA TIPPQNA MANG,

'  ;A:_'+TE:V.,3:::% YEARS, 00¢: AGRICULTURE,
 R3' Q vAF.?;ALi?'-§}--~E?,
* .E}"iS'I': {}{}j§--%'B:EkRGA.

PETITIONERS

V' "  , ~{313** 331. 33.3. HALALLI, ADVOCATE)

--  

T “‘1! THE SBJPLETY CGMMISSIONEER,

GULBARGA DESTRIUF,
GU LBARGA.

3*’

2. THE CREE? OFFECER,
TQWN PANCHAYAT,

AFZALPUR,
BEST; GUI.BARC:A.

3. Msmw AMHED PATEL

8,10 MANJUR AMHEE) PATEL,

AGE}: 22 YEARS, ace: cosqrmxcrog V V
AFZALPUR TOWN PANcHAYn..f:’*~»::oUNc::LL=QR
(WARD NC). 3), Rm AF2ALpu;:2«,._ ‘
3:33’; GULBARGA. -.

4. SHANKARGOUD sAHEB:}Qi:,§3 :§~”A’§’1L,”».V ” .
AGE: 25 YEARS, OCQ. .<:0.N'rRAC0*FR;V ._
COUNCILLOf<«{WAR}} 15); _ – «V =
AFZALPLIR2TO?J.-N PANCi~i'AYA"£', ' – '- 'V

R] 0 AF'ZA1}?U .:71*3'1j..'«:;1;;_LB_M?GA,,

5. NAm .VE::,. AmiiE’i2_,
AGE: 4531.YE;£’sRS,”{)CC:’CQ!SECILLO§<.' (WARD 7*),
APZALPUR Toaxzw F:%\,N€3HAYAT,
R/O AE'ZA.LPUR,"« _ "

13:37; GU_LBARGA.’._ ‘

RESPQNDENTS

g3§*”5§R:’iL’As.’s.j_i<:::M§;&A§:, AGA FOR R} AND SR1. CHAITANYA
* ;§;UMA:§,'A:2sV0(:ATE mg R4 AND R5)

1. = *§*’1~ai}i’SL:s.a2A’RI*i* PETITION iS F’§LEi3 t.ZINDE1R ARTICLES 226

Am 227 rd? -ma <:0Ns*r:T1m0N 0%' INBEA, PRAYHQG TO

QUASH'__"I- 'THE IMPUGKEI) ENDGRSEMENT BATED
:s()L;':.10.20e7 VIDE ANNEXURE-L AND AN ENSORSEMENT'
"'V::A*:*ED 33,10,200'? VIBE MNEXURE-M.

""I'HIS WRIT P$"r1'r:0N COMING on pg:-{"'»T?RL.
HEARING (B GROUP) Tms BAY, THE c:0UI~%'ifV.«.;sg§;e;t':$ T:;:;:
F'OLL(}W¥NC3«: " '

At the request of c{,x113:1'sr:_}s, tl:is:.V.13'iatte:rTV 'ialgexi

final Carlsidtiration.


2. The case of   4313:, they along with

Respondent N495. ,3,    'the election to the

'1'<3V.v.wn    was heid on 28.69.2007.

Respdiidsxit declamnii as elected to Wand No.

33, A153 a3:1c1 ?’ IV’_’:(V’,’S’E2i.f.€»’:’–‘ti:\.?:’3].:V§,;’…”. Since the electad rctspondents Ware

” V’ . (‘f;’)§${I’&_&”CtO1’$ of i1j:é””£é’éiy same tawn panchayat and executed

§v_é’rk f:;_1-ti.’ §;ha_vs.:3me, the }36ti’CiC>I1€i’S submitted an application

Cemmissionar seeking their tfiisqualiflcatien.

The~ §;%p11ty Commissicaner in {arms of the impugned

eiic%oI*8€::’a€:1t Came in the r::01112 Tztibunai

in terms 0f Section. 2]. of the Kamlataka Municipafifies Act.

Hence this pregent petitian.

3. Sri. SS. Haiaili, hszarmzd counsel app€&I1fi11:§”–ff:¥E”VVAth:3

petitiencr cautends that, the impugnfié end03j$i3mci:«;’i’:t:.:iSM«

to be quashed. He cantemtis t11at.,~.i.1_1′ terfiié “:j£’A .§f_f~’:e<':.Vti::Vi_';.3.V 1

the Kaxnataka Municipalities t1:. t$[
can either 5;u::)«~m<::'s:u or <:s1*1 '_i_¥via~'._1'€;;);iI:t
ssat 0f the person <:<}ncerne§1_T{§;..:1_;aof Section. 16 of the Karnataka Milnicipaiéties Act.

n , §t ifithe further contention of the petitioner than no order

"fiés been passed in terms of Sectign 16 and 03:1 the: contmzy

the petitioners hava been directed to: pmfcr an electfmn

petitioii zmcler Section 21 of the Act He: further cozxtenés

that, the said endorsement issued by :"«DTé:}31.1ty

CO11{1IlI1iS'E'siOl}€I'iS liable: to be interfered with 1:1}: ¥'_aiz¥ecign.g *:;.i_§:–2_

to pass necessary' orders in termgof thc.'Séc3i::_ui I'3.I'£I'l'-.fViS1;Z) {if .L

sub»:-gection (2) of Section 36 cf 111$ Act. . 3 u

4? Sn'. Chaitanya leafilad é1p;3ean'n'g V

for Qespondent Nos. ta ai£1v…icr1i.11S of sub-
section (3) of Sectioléi" petitioners have a
right to ffie hencta in View
of the u present petition is
uz131£;~;tair1ez1;aVi:':é";'w if fizontcnds that, the petzitioners
have V ungier Section 21 to prefer an

elggéficxz' pefifiio-:25: V011 :this ground 3130 the ;3e'{:£tio11 shoufl 1:10':

' anféfgaifiefi,

' x§'3$;& '_"_Ef_ssSej:§i§' z1d€:1;1t Ni). 2 though served has remained

a}§$r=:*:1*£.: E11' go far as Petitioner No. 3, the pctititm is dismissed

xa3__4bei:1:g abated vide oxztiez' dated 11.93.2009. Sri. 3.3.

'._ §{11fiiman, lgalned Goveznmexzt Pieader appearing for

-‘Respondent Na 1 centfinds that the petitifinm’ has an

a3:£:=:m,at€ remedy of filing an election petition in terms of

xf?X;-~

Section 21 and hence there are 110 grounds to t:nt::rt–:a:£;1.’_t:iii;s”

petition.

6. On hearing the Counsel, 1 axi;.«of;’_tIEn€Vcd:1si€}§rs£1V§§is§i%i.T_’

that, appmpriate relissf 2’equ’i.f_es._ to >?L}€V’ fiheé

pstitienars for the folkywiatig masggfi

3) The second pmviso ts é1.i13?’ssécti§>31 «3i_’S:’e{§_ti€)}:1 16 of the
Karnataka b»{I1,1:§,§ci;3a1iiI§iesfié;s:t <::a§§,s.._a dim}? on the Deputy

C0mmissitii1é'1_~..¢itiik:,_rVtce_V'–s11t3w1:i;a'{}t'i1V qr' on the vapor: made
to him ta décfiarg the s e a1_: of the §€1'S(}11 to become vacant
in the exfeiit QfdiSx_§:fi131ifi§8,£§.i§fi specifieé in sub~st:c:'t:i-011 (1).

'I'htj:;*– .£iisq1ié}%§€a§iafi"'.c};éiimed attracts the garevisians 0:5

i'€g(1} Act. it is with mferenca is any

» i;'::_t§i'rjest ia any wmrk ciztswim by oxktr {Bf thfi
?;§i%mici3:;1aZiii;*Ceunci} 9:? any Centmct $116,'. The petitioner

S€€kF5 {tT'* ixiveke: Sficfifiil 16 {E} {k} fer the C(3I1Si£i€i'£-iIi€)IIi of

" _§_E'i£;««I}eput}? Cemmissionsr to exercise his power uncisr the

ascend proviso to subwssction (2). The preliminary
obligaficarz £3 0:1 1116 {Deputy Commfissimner to 31,20-:;fiotz1

hold an erzquizfg ané ta pass I}.€CfiSSai'y orders themsn.

A

Further an a report mafia to him, 111:: should still

the said };:.«:3w€:rs in the instant case Whfifl an M is'? "

made :9 him by the pat:i£§ic§?:1c::rs«. Thét. '<

Commissianer was axpectsci u:idef._1éaiv fo_ p.asS 'S't1§:I*:–..

mdem, as he dscms appropgiate Cf iii1_é"=sea:'£:)£1d * V

proviso of sub~secti<;§:q (2). VAV.!?3iAft33e3:_.Lin the–i1;s§§I1t case,
1113 Qsputy €ommis$i5£1&r"f:;ai~*.V}12c$%:;:aLS$¢d any order in
tarms of the sgecpnd :~p$:~bv5%3'o t'L).'.V§'s}'1'§3;§'?"5f3$;'tf;;{")'31 (2) cf Section

16. {)13.__f1;;f::»v reject the plea 0f

*t¥;it:.>g2<*o1m€ii"'*éi1£::1t the petitioners can file
an dic:c€iQn'péfi~t:i'@.ti bf Sectian 21 of tha Act. The
faiiure 'ca {£13 'i)e}5F;1iy«.._"(30m:33issi0ner to pass nficessary

,_bi.=:i€::f_:s' if; t£::Vfii:?.« .::;_:E__§;3cw $609113 proviso Bf sub~sect:i011 (2) 03:"

' "Se:c{*.i;:)51*sA 13:13 Act I'f3I}d6I'S the impugned endorsement

. * ibtzidx liable to be qmlashed.

b} ‘1’ hiévfiiasaizing of 1:113 Deputy Cemmissioner in ccnciuding

V’ x {ha patitiexzers have a .r=emc3dy undsr Section 21 0f

the Act ta file an elaction pefifsion wouid 3130 net. stand to
any Scrutiny. A11 &3.€(I{i0I1 petition Bfléfil’ Section 21 Comic}

he prefenad an greunds that are made out uzxdcr fiection

we

23 of the said act. £311 this afher hand, a ciisq11a1i§:’..:#§’::¥;:;;E§1:s..Vv
0f a pfirson for bang Chesen er continuing .
stands attractetd in terms ef S€ct§.Qpb’16 ‘ agt. u
The gower cxarciaabia in 1″,€I’I}1S§ :4::_gf S{5C”fi.O$1′ fl§.: €§.’

with 113$ Deputy C<)I}:'£.'[iZl§SSi€}1i§3f__ aI:d t§1é p0u%e'1i4'1fpa.V';£ec}§3réA

an clectien is be Void is with {!f;:;f:f E}§;*:C'u"_i<i):{j4* The
graunés for disqtxalificéfgon as mad: in Section 16 (1)
are: 1101 conzmzrent t.§:;;_ _fh{~;f . é:iec}ara':ion of

rzlecticsn ti; fF3I°I1é'£S"£Zif Therefora, it is

C3i"§,}x_y:i3.!fiiaI:3:i}:' an siection petition
a::ou1dv .bé "'a§.1i§i€r Stctien 21. Hence, this
:3nd.Qrsen1éan!;"i:s:$u_.ed~.V "atha Beputy Clommisfiioncr that

t§i_t:<p:f%§tiQt:$r \i':ff}'L11{§…}iaV€ ta flit an electifin paiition under

' ; Sa<:§icfi'iE'}«.ii$'m3.s11stai11ab}e ami liabie {G be quashsd.

Thfi v_4::<;3:1Vté;'11ti{3I1s therefore 9f the 1€3}f"I1E€i ceunsel

AA agpéariixg far Responafient N03. 3 to 5 anfi the leatmed

"€20-:§§3.1s*g6:1 aypsaring for the {'}t:§12ty Commissioner are

unsustailzabla Tha writ patitien mquims :0 be allowed.

';J;,b,%

3*'. $91" the afesresaid masons, 1 pass:

orders:

i} The impugneé Efl3iGY$§%fi1€fit -I’

An11:=:xur€S- K, L, VM cA:ia.t:s::k:1T 3*3.»1’€§A;’2€)(}’?

passed. by ef the
Commissianer, Gulbéfgafi’ Distrittig fiéulbaizqga

am hereby (}j.1;é;S¥1€d”‘ ” ” ‘

ii} The Dgputfj :d”i’Yt3{1’tt3€i to
dis3pz}::::V {Be _ wgidé: ‘ Axznexurew (3
:9″ and –.;’3aL’S£$ I3.§: <§f:ssar3* ordezrs
at;V.c§éf§:§§:nfi"»}att§ti.'L_'zgfiégér SECQITLCI provisrza
sf sub~:${é§fié11:jV5{2} Vf the
Kaxnataka ” hf “Within a
period: of’ “ei_gi1t Waekfi V ‘the date of
rficeipi; efL£hi$’V<;\37aV':ker.» .' s

:j;m;€.if;ie.gn_ dispcafied £1

Sci/-

IUDGE