Karnataka High Court
Lalitha W/O Mariswami vs State Of Karnataka on 15 September, 2009
RAECHUR M 384 231* ..R}*3S§'(}E~€DE}5*%'~'~§'.'$Q V': u
(ay 3192:: N S DESHPANEIE, HCGP mg R1 TQ R;3; MA ' 1'
SRfVSI~§RIPAD,;%.DVi,FGR R3)
-1::fiuafn%~&
TEES WRIT' PZ§€:"F§T1GN ES P'I_L;E.{) Ursmggz. ARTIQLES. 212%
8a 22*? 014* THE c0NS?ITUTIOi~*e,GF EN[}7EA "PE-'i'A"fiNG TO
QEJASH THE GREJER 0;? -':'§~§E,_.§.%§i;S;P:.:1,:fsz::>EN'*1*.;s:o.;3 VIQE
ANNEXURE <3 DA'I"EIf}'~~._ :?:4.2é;ra9V "~NOTIFY'i3.\E'{} THE}
E:LE€,'fi'I€§N 9:2' A9H¥AKs;§»:.A'=.%GjF'v G.:{aM PANCHAYATH
MAMAEAPUR;
TEES Vs?RIT3':":}3',*§'--§'§'It;}i\£ ;?,;:3=M§i;\EG.{~}t§ FQR PRELEMINARY
HEARENG 19»: €.E?;'..vGE:T(3uP..'£'H:';3 DA':5;7fHE'{:0UR? MABE THE
F'{3LLOV~!iNG=ié "
. . ' .
'§'hé ~.;:séié.£i 9n.§fr'« ;'a:§ member af $313 Grama
Pa-::{:§;1é3.j;;'s;a:E'1, from a €0I1Siit116ITiC}y' retseived
._._:":1as§W'§5;', agfiaveii by the erder dated
.,L!x:i;*:{§xL1re {Z}, 0f the 3% mspoxadant {'3h.it:f
_ E:xeéz2ti\%f€1'<'3fficer, 2:113. panchayam, Eaichur', ehaiixging
:f$3€1r"§a:i<::I1 ii; the past af Adhjgzaksha Eran: ECM 'A'
<;:i:;iég:}:*§; ta 'gfinsrai' during the Efifiiil 0? SQ 1110113115, has
T " -;::a2:é::$&§;?,ad this g}etit.§§:.
,3»
2, Eaccarding 'E9 the petitianer the rafiegvation by
way 0:' rotatiozz :25) the post 01' Adhjgaksha at' the {3t;:=%ft::;a
Parichayaih far the secand térm of 3G _
cammencérxg fi:'c::s:n 29.9203"? was-1 ,§¢served*' '4 'w
in terms ef the nmiflication date€i:=._23.,_-1
C, Wh€i'1(':€ 3 member bei0r:'g:"4:}g 3:133
comeaisd €116 eléction K fléziectaé.
'E'_E1€:re,aft€§* far want: of'*--§i;%éA:";¢;§ihjgza;§;s;§i"1a. was
deemed :6 ha1veA._va{:a§:¢><:}v:." 'Viaading to 3
Casual v3Ca:1§%§§ by the oréer
i1:1;311g:3;t:j;;%'_§a;ff2.i.IV€:¥ §££: ctions in the Va.<::a::£:
p033: _- .Gy:a::1a Panshayatix, <":ha11ged
the raserfiatiém 'gerxerai'.
'H1 "w"i'€"s?%?T 0f «:S&c:t:io.1'; 44 9f ms Kaxnataka
flag E???) mad with the pmvisiens sf'
EifixzrV"Ei£;ar*:éaf.gka*fiarzchajssatiz Raj (Rasexvafian of aegis in
-V .§m::§ié;§:§ T§3';:;;":{:f;a:::a{.E:g fig r<}¥:a.€£az1} Rules? 19§8§ there is
u " ziggé' :a§2{}rf.: ":{%::':':i}%. 3:; my mifigi 'éhai {ha 3% resgmrzderxi is
§
A»-
mat vested wi::h the jurisdiction 1'19 Ci1ia;¥r;g§:'_~--.
rérservafien fffiflfi BCM 'A' category {:3 'ge:w;:s5:f;1£'V "
Ems: of Adhyakslm, in the Grafiaga A'
mid stream 0%' the tmm 0f.»3{}__ maiifhé of pf 316
Atihyaksha,
4. The order 'fI1'§3i{l"8I'}" and
émaustainabigg aflowed.
The oréer G and a1} further
'E'ha 3% respondent is
dir<:<:i:ed °.;€$ to the vacant past of
Adhyagsha'wgasa§:Vcfififiang znui changa ha tbs
., ,,;gffiS€f.7§f:it;i€3H,"'~3»S exgjéiiiticyusly as passible.
Sd/Q?
JUDGE