High Court Karnataka High Court

Moodinbi W/O Late Maliksab … vs The Zilla Panchayat on 10 March, 2010

Karnataka High Court
Moodinbi W/O Late Maliksab … vs The Zilla Panchayat on 10 March, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 10th DAY OF MARCH, gQ'?I:O-- V
BEFORE If 1u xu
THE HONBLE MR.JUSTIcE*'SUEHA,'SII".E."1ADi  

WRIT PETITION No.647S'I./2»O0'9'(LE:RIES,; _ "
A/W MISC.W.NoS.62275/2009, 62-42_5'/'09 and'5xQ426/Q9 I

BETWEEN :

MOODINBI, W/O LATE MALIIKSAB II:«:IjALDALR A  .
AGED ABOUT 48 YRS., OCC: :_:'OO-LIE! ' *
R/O YAREBUDIHAL VILLAGE.,_*.   1 -.
TALUK KUNDGOL,DISTI31-IARWAD§"~.f'--.. ' 
     "    ...PETITIONER
{BY SR1. MALIKA RJI._I.I._\f. B; IgI:REMATH--,VADv)

AND:

1. zILLA*IPA1~I_cI+IIAYA*I~;A. DIIARVIIAD,
REPRESENTED'BY"ITS_S'E§3RETARY.

2. THE TALUK EANOIIAIEAT;

TAI,UK'PANCHAYAT OFFICE, KUNDGOL
1')I.STRIICT"DHARWA'D; REPRESENTED

2.' "BY ITS SECRETARY.

A T-'HE  RANCHAYAT,

'YAREBUDIIIA'L VILLAGE, TALUK KUNDGOL,
REPRESENTED BY ITS SECRETARY.
' ...RESPONDENTS

 -  '-IBAYT SRI R_,I{.HATTI, ADV. FOR R3. R1 AND R2 SD.)

I r _ THIS PETITION IS FILED UNDER ARTICLES 226 AND 227 OF

_'T"I..IE" CONSTITUTION OF INDIA PRAYING TO QUASI-IING THE
 UNDATED LIST OF BENEFICIAREIS AT ANNEXURE--E PREPARED
._ 'I BY' THE 3&9 RESPONDENTGRAM PANCHAYAT AND ETC.



THIS PETITION COMING ON FOR ORDERS, THIS DAY, THE
COURT MADE THE FOLLOWING:
O R D E R

1. Petitioner has called in question an order produced at

Annexure “E”–a list prepared by the Yarebupdiihiaiil

Panchayat in respect of the beneficiaries underlii’

Yojana and Scheme 2008–2009 andiiihas. soughtfler a’v}rit”*ofif’ I

mandamus directing the respondentisnotito approve: a11_d~..al-.:o

has sought for quashing the list of benéfiei*arie”s.iii

2. Learned counsel-.miappearing”…__’forp_ respondent No.3

submitted _ ..__ti1ips _’ granted interim order on
19/ 08/ 2009′; _ :_il::ei:fore the interim order was granted,

the list was approved the Raiiv Gandhi Housing Corporation

GitLimiited,3{i:3anga10re,Hand the relief sought for by the petitioner

edoes He has also produced the approved list of

bene.ficiaries’.j..- ‘

‘*-._lniIview of the approval of li-st by the Rajiv Gandhi

— Corporation Limited, Bangalore, which is not a party

” “before this Court, and in View of the approval prior to grant of