_ A _ M_,§},E9QY"A_§ISTRICT
- 3 ,
ms THE HIGH COURT as" KARNATAKA M sANRE
amen THIS THE 15*" my 0%'-' FEBRUARY;_A»V2'§€3§:V"
BEFORE "
THE HOFWBLE MR. 3uS'z":V?;*:=RAv1'%MAv;I%MAfHkk'
w.P.No.19094;f2§05 (.:.._3+£;ES)
w.mw.34o7?/20o»;%& 3<s.11%::«;z?';2&oo4' (3;B?§.ES)
IN w.P.No.34@%%?§%z%20_g4 &§%41%%iAf5?«1?Ak2ki59a4
Sii_%;i;V.VV§':f: %
wxo 'LATE 'i{j;V'M.;3AV'AF{AMEGOW DA
AGED Aaouw 35 w*5.ARs
5:/0 3-1';KGDI%iAL.LI'«3r*ILLAGE
,+<AsA3A ~Hc3Bz.I %
"MAND,YA TALLLK'
PETITIONER
(.B"1,i__ '$riV: .'?;§{_§I'JAPPA & Sri.A 5 MAHADEvAswAW,
Mk %V L' ADv*©cA'}fEs*)
»SMT.N/MSAMMA
* wxo LATE MANCHEGOWQA
MAJOR,
R/C} H.KODIi~}Ai..LI VILLAGE
k '22:ke~AwjA%227 OF THE CONSTTTUTION OF zzxsma
%pw:r¢%:;= 'R3 QUASH THE ORDER PASSES BY THE
1 {v':ma'%A, THE R2 DT. 21.8.94 umeza Ai\iX.E Am:
AAE'fi::.
-3-
KASABA HOBLI, MANDYA TALUK
MANDYA DISTRICT
2 THE PRESIDENT"
ZILLA PANCHAYATH
MANBYA msmxcr
MANamA ;_
3 TALUK PANCHAYATH"'g "M»
MANDYA 'rAwK '
MANB%A V ¥fi f _*,,*,
BY ITS EXECUTIVE :V;'_ k
4 s£caEf1:;a.m _ %
GoPALA;?~u RA "?'$Fi§£MA_"PANCv§~!AYATH
GQP;fi\¥__A§3£J E;A k q
MAi'*--4.DYA;1VTALUK'*?j .&
nvm;:3YA
% RESPONSENTS
(By M55: %%HEGk:>%E%k%;:§sfi'$[Q%<iIATEs FOR C/R1
k SRi'."8.V_3.SQ~MAYAfl'I, AQVOCATE FOR R2)
2\.i}HESEWVE§IW'*"'F'ETITION me man UNDER SECTION
Ca:mr<T%o¥" Am-rm;<3HA GF ZILLA PANCHAYATH,
Qepw
" ABHYAKSHA
EN 'W.P.NG.19D§4/2805
BETWEEN:
H s SAVITHA
W/O LATE K M JAYARAMEGGWS,§___"'~~... ¢
AGED Aaour 36 YEARS. % " '
R/O.H.KODIHALLIVE~.LE".AGE
KASABA HOBLI, M;&%_'§D-'~{A--TALU¥<--«_vv %
MANDYA E)I$TRICT "%
L * PETITIONER
(By Sri: M 4$'IXfAPW1'& S-.**iv'.'J=3g§'»'$. V_'W\%=§..gi1xA'§5fEVASv&!AMY,
ADVOCATES},-'V
1 SMT;v§\£.A{3A.MMA"-..._ . %
W/O 1M_A3'E% ,M.ac:HE{aowDA
R/)A...i'-'i.¥'< €}.D1~fr_~iai3;E;;'LE VILLAGE
.:YA.
A» m
MAN DYA TALUK PANCHAYATH,
MAN DYA .
4 SECRETARY
GOPALAPURA GRAMA PANCHAYATH
Q[W\r"
peTt'%§id'fier:V%'after demise 0? her husband made an
I §9'g:}§i*c;«:§vfii'zav§f1 iigaviihe Grama Panchayath fer effecting the
' dat;ed 3;;.7.fi6.2fiG3 V5618 Amexure-B. Aggrieved by the
'":gVa'5§d?: reseiutien, the first respondent preferred an
‘” a:ppe’ai befsre the third respenéent chafiienging the
GOPALAPURA,
MANQYA TALUK AND DIST.
. .. REsr>Q:x.:§§:x;Ts
(By Sri: HEGDE Ass5cIA(fEs %TmR=%c;m,,%% %kSn}
DESHRAJ 3: sax.9.cmNsALARAyAR%EDm;%%Ac:vo¢:za3’§
FOR R2,SMT.M.C.NAGASfi§%§E,HCGP Fcmzg) A
THIS WRIT PETITEON I3?-“I:.,§D ‘UNASER SSECTEON
226 AN8 22? 03”-‘ ~’TE’~EE,{“;’OAE’s§.’ST”fTUT’ION”* 0F zzxsam
PRAVING TO QUAS§fi ]’T_HE f.}RE}’~E’R”~PASSED BY THE
ADYAKSHA, ZILLA PAN$HAvA?r, _… Afii?s:.;I}’:ir3\, R”‘2 DT.14~
7-2005 VIBE Az~;N.F gf3s?sé;.”3j:’E::A”TCA,_”»__’
THEf3;E§’–… fl &}§:{_§§f:T~v reg ” Ctzmzma ms 909.
HEARING T.f%+i’:S %%k%am§V *mE: coum” MADE THE
REEF’.
i firstzgk, gm» W’rE: Pet§tien Na.34a:77/2094, the
Katha §”1:éi” name which was so done by a resaiution
W
‘.§am};éL,;_t:§1’23._vpetitioner prfiferred an appeafi ‘II: the Ziika
“._”P_a%1£:i;é’l?-,*,;3E..:;”‘£?u*h0 by the srder dated 21.08,2OQ4
‘ ” vT£%{.rEt $>etition Na.34977/2384.
-5.
said resasuticm under Secmn 237(1) of
Panchayat Raj Act. The Adhyaksi1aHy’V:”§fV
Panchayat ciismissad the
was preferred to the .4_{fi\dE;:«y”a_:i§asha
Panchayat under Secticn”v2;3:_x?(3V) ‘ ?:zai2§:§ l3;:t. The
same was aiiowe:%.._”§::y’ §g4.07.200S.
Aggrieved byVthe:.AV’$é.rfif5′; *:%3g\’~’.’F3¥§’§’§fii’:§ner herein has
prefer:-e_c:. %ne*§%%3zys~:t 1 “9%09$4/2005.
2.2′ .%::’_$’e:¢on’d»§y}¥.iv:1 ;t’a.rm”5v 9f the resaiution dated
17.:Vjé.%2m3¥V g~%g;gA,§i;;na e:%%s’£s preferred an appeaé tn
the A’i’aii;;k ‘Ps_:K€i§f:é3:y.*3.§§”‘<iiivherein by the nrder dated
O4£$;C:§)..2Cf03v,.__t'h'?e s;é1n*{e was aiicrweé. Aggrieved by the
E?e'a3;og<:i::ae¥c:i""'t:he same as net mamtainabie. Mensa the
Qfiw
..é..
3. Shri.£\5a?2adevaswamy, ieameé Cmmsei for
the petiticner in Writ Petitécn N0.3éd?’?g2GG4
centendefi that the Empugnefl orders __Vf.i:.2 __”i’aw
ané are iéaicrie ts be set»Ta-s_éd”&.V”AE-_£’e’ s;::e~:vifv*§{;j;~:¥:§§j.,f c1§:>r§te§é6»s
that what’: the identicai
‘:3§3f::ers”‘;a::e:ke pending for
consicferation béfe.Eéa..£:he;_’ii3″¥~aj -Fabnchayath and the ‘
Executive Qff;?_cer,,’i:’?se:é% si1a;g.i_§ .i*r.a§§f7év”?§earfi the matters
tsgethgr .
4-§.._ –:j_Shri;’£%erfia’Lya3’i,~’ iearnaa Counsei appearing
feaf res;§7é;é:fie.§3§:.Fs£o.,2~~$_u?3r;1Etted that there E3 no arrer in
the c.:.sr;ci9er Ziiia Panchayat in its erder
“;:.jiat».~’2.<:i 2:'x;'{3.8iV;'21UG?::f:. Ir'; terms sf Section 269(2), the
.v p;7a..ssed by the Ziiia Panchayat §s mt an
'~." –a%p¢éé_§a__b'§§'brder. The decigian ef the same is in
é:;;:i§.;fci'i'a'i%ce with few and hence, the maintenance sf
A' appea by the petétierzer is erraneeus and
tA§":erefe:ra rm interference is caited far.
\«2/r
2-12»
12. The Grama Parzchayat, Gepaiapura is
directefi ta hear bath the parttés’eaM”_4pa_f$éTV’épfiréfiriézwtéV j
nrders in accordance with Eaw. .__
Oraered acco;fdEr:g§y4…_ j~ _
9%