High Court Karnataka High Court

Hanamappa vs The Deputy Commissioner on 7 January, 2010

Karnataka High Court
Hanamappa vs The Deputy Commissioner on 7 January, 2010
Author: H.G.Ramesh
,. by. 

1 W.}?. No. 6005772010 (LB--RES)

IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED TI-IIS THE 7TH DAY 01%' JANUARY, 

BEFORE
THE HON'BLE MR.JUsT:eE..H.G_3}éAVé;J15}és§i"'  
WP. No. 60057/26-10 :{1}.e:RC1é:'sI"~   
Between: I I I 

I-Ianarnappa, __

S /0 Dyavappa Barakarm
Aged about 48 years}  _ 7
Occ: Agriculture.  V 
R/0. I-Iullikeri (S.P),:.*" -- 

Tq. Bada111iv,'D.i si--: BagaIko.t.   I ._ PETITIONER

(By Yéiéix-ani'i--,,A:1v.) ' 
ANS'; _ _ .. . _

1. 'II}1eIDvepIur__y ACe1'nr~hissioner,
' = _ Baga1kaot;"

"'I'I?iee Chief Iirrecutive Officer,
.. V -I  "Z.iI1.a Parichayat,
' .._"-E'g1ga~lI<V:ot.

A  .~  Asst. Commissioner,

.  rfiagalkot Sub--Division,
'  Bagaikot.

I r _  The Secretary,

Grama Panchayat,



2 WP. No. 6005772010 (L13--RElS)

Parvati, Tq: Badarni. .. RESPONDEIQTS

(By Smt.Vid_\/avathi, AGA for R1 and R3)

This writ petition is filed under Articie's.:2i26"&'22Z oi' . 

the Constitution of India, praying to .quash4t'he«_irnpn*gned
notice issued by respondent no.3 :da.ted'es.l9..l'2.20:C'9 'aide

Annexure–E, and etc. ” ‘ . « . 2

This petition coming*.o’n~~.for pfel.irr1ina’:jyRh,eVafing this V

day, the court made the fo11oWi_ng:_u

I-leards Adhyaksha of
Parvati against the
notice li§inhexure–E) issued by
«V _’ Vuhssistant Commissioner,
‘Bagalkot; By the said notice

tlf1’e*Assistant’Cornmissioner has fixed the meeting on

consider the moving of no–confidence

A _ the petitioner.

I have heard the learned Counsel

A. ;a__ppeai”ing for the petitioner and the learned

“‘V.i'(}’overnment Advocate appearing for respondents I

‘C and 3. E’

3 W.P. No. 60057/2010 (LB-RES)

3. Learned Counsel appearing for the

petitioner submits that the notice is violative.j”ofT the

Karnataka Panchayat Raj (Motion of

against Adhyaksha and Upadhyal:s_hia~.::. off

Panchayat) Rules, 1994.

Government Advocate esubmitsidlthat cijuefistionifl

raised is covered by theiiijittdgment~_ofItii1iSii7fi30urt in
ABDUL RAZAK vs’ AiS.SliSTA1i\tT«.COM1i)IIiSSIC)NER,

DAVANAGERE (20(A)A5.(i1′)-Kain{,,J'”‘;’2~fi§Ci§§_

thei7lea3*newdiGio5.€eI’nArr1se:nt ‘Advocate. As could be seen
from tiheii jvudsc-;rn’en’tv,.iiithis court has held that the

v_c1i’scr_e’t§onarjf”j1lrisdiction of this court under Article

‘ ,.i’2-2j6a__ofithe”Constitution of India is not warranted in

i’ . fat/our asiperson like the petitioner who is himself to

face ‘the no~confidence motion and who is the sitting

Aczlhyaksha of the Panchayat.

Bit
~/

4 W.P. No. 6005′?/2010 {LB–RES)

5. in View of the above, the writ petiticn is

Iiabie to be dismissed and is aocordingiy ~ V

Petition dismissed.

sub/~     'V d