High Court Karnataka High Court

Ramaswamy Angadi vs The Assistant Commissioner on 11 January, 2010

Karnataka High Court
Ramaswamy Angadi vs The Assistant Commissioner on 11 January, 2010
Author: B.S.Patil
I

W P 351346/ 2809

IN 'E'I"IIC I"-IIGI---1 COUR'F OF KARNATAKA AT I'31\NGAl..ORI.Z

DATEI) T HIS THE E 1"" DAY OF JANUARY. 2010

B FIFO R E

'1'1»H«: E----ION'BLI£ MR..;Us'1f1Ct«.:£3.s.1I>A'rI1-   ."

WRIT PETITION No.35346/2009      "

BETWEEN:

RAMASVVAMY ANGAIDE.

S/O VEERAPPA.

AGED ABOU"E' 52.

ADYAKSHA.

GONDIHALLI GRAM PANCI--{AYA'I'.
MAD HUGIRI TAL U K.

'§"U1\/IKU R DISTRICT.

(BY SR: B.K.MANJUNA'I'}I, ADV.)-I AV  

AND:  ****  ._ 

1. 'I'H.}3 Ass:sjI'.w*I"-(:93/1M1S£s;A€;+zxsf_ER.C

MADI*~IU'GIRI._S{EB I';»I.\7'I§sIN;=. 

MADmJ<;:R1'1#A1,L:K.  _  '
TUMKUR D1L:3irm(:*1'.._ V '

2. TIMI  §:;1%:c::L§z£«:'I'AR::  V
 - /. (.;<:)._1\I1;311g1x_;\LL,1 GRAM '1'?-A-'N'CI"E.AYA'I'.

V "MA:3:~«1u"C,;1 RI " r:<_xI.1.21e<,

_ "2::;':»:.;A.
~ . _ " /xvm-::3{. ABOUT' £30 YEARS:

 S:aAR();JAMMA.

W?/ D I-'{Ai\3GAS'vVA.E\/IY.

 V' "':'\;C}I%I}f) A130 UT 40 Y'I%3AI-ZS:



'NE? 35346 / 2(){}9

'. T. RAMANNA.
S/O E31"-IIMANNA.
AGED A130 UT 50 YEARS;

G'

7 . S H I VAM U R'I.'IvfY.
S / O C H I Ki{A.I"IAN U MA.i\:"I"I"1AP PA.
AG ED ABC) UT' 50 YEARS.'

8. N.RAJAKU.I\/IAR.
S/O NARASI---I IMAPPA.
A(}E*LD ABOUT 45 YEARSE.

9. SCHIKANNA.
S / O SANNAPPA,
AGED ABOUT 45 YEARS:

I. O. R . VEN KATAC I"-IAI..A.IAI-"i . 
8/ O RANGAPPA. A  '2.
AGED ABOUT 50 YEARS: ' '

rm To 10 ARE 'I'HI:tVMEMi3'1£R$"Qf?'  A
GONDl}:I.AI.LI (,;:<A;:x/V: '_£~'-ANc2_:IA--I.AY£\"I',  'V . --
1u;'gz\*.»  30:2 C: /R4
SR1 R.D1::VA::;A:s, AC;'A_. mp  '
ma, :3. 5 '10 :'o.__Am:: sz;r2\r.rg:1;.ggziL.INR1a:1:>Rr::s1«:N'r1a:1:>]

viij3r~1s;_.,;?£2';f1'I'1()N" IS""F1VI..i%ZI ) UNDER AR"1'1<::a,1+:s 1226 av 2:2? OP'

1'til';-if;6:0£~.Is'r':f1'U_';*;c)N OF INDIA PRAYING '10 QUASH "I'§~IE MEI££'1"ING

N.O'I'ECE=D£3fIff*3{)_".1.7j1----_I.2009 ISSUED BY 'i'E*iI:'§ 25*' RESPONSE}-NT VIDE
AENNEX-URE: ENG A VVRJTOF CECR'.1*IORAI~ZI.

'1jI~1Is 1%'L%:'_1'I4{'5--'1At.)N C.?(')MiN(.} ON IA~'(fl)R PRI€I,Iz\/HNARY I-4IEAR1§\?(3 'I3'

(13 I'{C)[JP.'TIAAI I);A'r'. 'I'I"{I*3 (IOL.?R'I.' MADE3 "1'I'~!E I'()I.,I.,(I)\'VINC}:

ORDER

“‘_ I’I:”:I”§’}iS writ. poi.i1.i.<}z'2. pc1.it.1'.o1'1ctr is r,:h21iEe1'1gi11g the 1'"z01.i<:re

':'_'{Ii'a-{Vc~d _17.I1.2009 issuecf by 1'esp0s';d€121. no.1 _ 1'-\SSiS1",£,1i'1I.

WP ;35:345 / 2009
4

Acihyakslm emd Upacfllyalislm 0!” Gramzl I5’ar1(.sl121y2é1t,!’1] Rules,
1994 (11e1″ei11afi.€1′ 1’efe1*red to as ‘the Rules’. for sh01T1i}___. {he

A$sis1a1’1E. Co1’1’1n1issi1’1cr xvas reqL1i1’€ci 20 give E(‘:_ a1l_ i=. 1’h.c’.

1’11€1′}’]bO1’S. I10t1′(‘fe of no? less than 15 clear daitys (J1″ S’r.1cI1_§m.c.{,ii’ig V’

as per Rule 3(2) of the RL1Ic-s. x’\<.:(_:ordi_r'1g '§; o p(:' 1V.'iE'i._()[1t¥'1j.

excluding the day on \-vhich the I1<)T.iz'?e \.ve':_'sT ~ciispz~1EC'l1..é(1&2mLi;fi1vic5

day on which the 1'1c)t.2cre xxrais ""1-ic(:ei\ri3ic! by 'i,l"1e"«,_'p=ev:itibner.*

p€t.i1,i.o1'1e1' had only £4 ("I€21}" days 1H1"(:V)'1'§..Qt3'~K_§\-'*I1i(Th' §':T*_!VlV_s-?.1'1v(.*5:'t. by one
day and E.hc?:*e1'(')re. t'I1er"«-_fi1:ée1–i11_g;_' vvI'i'x–éfc1 'by {he Assisté-mt.
Commissioner' on O5.12.2009_ivas= A1'l=l_eg:».1'Iv_ a"r'1.:,i"'cL)m.1*21ry 2.0 the

p1'0visI01'1s.

3. This ‘.Cdt,;r1′. a_1{~i’.h.r: ‘i;i11Vi{~:.’\5x~.he11 the IIIEIUG1’ was posted for

preliminary liééz-1{i1[1.gd§, d;i_dA11<5tAg~fe111t any interim 01'ci(–:1* sE,aying the

_~inc?t%f4in»g-flt.<')V 15¢ heldxO;'1_Q_5.vi2.20O9. IL has. howcrver. passed z::.r1

0rc!e:rV';rr1;1E{i;T1'g;£1.._(%'i<i_z11' that: 'the 1'€fSL§11 of the nieeting to be held

on to halve bertm 05.12.2009) is s'u13_§t3Ct, to izht'

1"-esrxlt. iii £.1'1'i55 v.vfi.I pci'.it':1'01'1'. It not in (.f1'.5ap11I'.('~r Ehat. the 111ect':i1T1g

K 'r§'z.:1xr.-zci VG.5.l2".2()O9 hi-:13 in I'2;ut1. izzaken plave zmci {he m.ernbr31's of

.E'§"._.r;r 7f}faf1"121 P211T1('11ayz"1i11 have expre:-3sscrcI tlieir no c0r1fiClence in

–. _f:.V}’1c’%’pc:’£.i1..io1’1<;é1* :"esL.:11.i11g_§; in his 1'c::m<)vz2:l ftfom the post-;L. IL alsso

'\7\«"P 3 51346)'/i2()O9

not in d1'sp:..:1e 1.112111" 21 new Ac.i.1'1y21IisI1z;1 11:18 b€(';'1'1 e1cCIcd"§3.y 1"h(:*

me111be1's of ¥}IE.'. (,}1'3.1[1'1a Pz111(:I1z':_\;at'.11 who is fu1'1('?t:i()1'1§1&1.g' –:1_.'.§':~{'1':T(*.h~

4. I.em’11ed Counsel appeaxing for {Thea }3ef.i1i(>m’:1-‘._$§ubmi1.s1:h_;u”V

as the p1′()(‘.€’,C1L11′(‘.’ p1’es(:1’ibcd ii11(it’Ii: R.{:1.}.t? f3{i2_) Qf”-1.116’*-.R:,:.E;eés

reqL1iring 15 days clear notice t,() b¢ g1’\*’€’ I”1._1,(‘}”T.h(‘, r;a’e :n;be1*s

convening the 111ee1i11g for cm Qo111’ide11(:c%
motion is marldamry. iA.v€SpOm}€m-

no.1 anéi the Subsequent ‘£;«’1i1_’¢b»_”f:’1en1bers of the
Gamma P2111chay21j£i’1′:i@:VZ’:%Iec:;fi_,ing are iliegai and

are liable I10 130 sf’:Véivhsfcfti.4″~ff}’r:1A”sV::},s;.3()’rt”of his (j?om,€1’11i1’o1’1 1113}.

1’eqL1i1’en1en”f'”0i7 Cieéigf’da1y:3″11oI.i¢é”‘iS I11a1’1daL0ry, Counsel for

tiller 1:)e1it:i()i1_e1″has pIVe1<.§e:i 'I"e_1i'ew;1'c:g}.: on the F11}! I'3cn(?h d<:Cjsi01'1 of

this Court in 1[hg=r (rasc*'Q1"C.P'e:ttaswamy 8: Ors. vs. Smt. Prema 8:

..–o;-s. A.f1€'.,19§2 558… ….. <4 «

S.A V ._f-,e2i1"n €d.'VGiWc?rz1n1e111 Advocate res1's1.1'ng Ult'? (:0m.em:io11

canvass_ed t:}je Counsel for the pei.it1'one1' has piaced 1'e}1'ancE:

f "O'f1"I.}1€? dc:c}ivs_j{')r1s in the case ()i'Muni1-athnamma vs. The Assistant

4-Cbzxzzmisfiioner, Koiar Sub–Division and another, {LR 2007 KAR

Pi-111d M.Muniyappa vs. State of Karnataka, 1999(4) KLJ 42.

,_}’j¢11’f,éc:1.11a1*1y 1:0 e1Tnp11asi7,e the {’21cE’. that wI’1e1’1 the petif:2o1’1.er has

lost. 1″1’1e c(mi’1’dC:’1Ce of I’m». :1’1(?1nbe1’s 01′ the (31’a1’11z;1 PaI”1cI”1ay21I”.h

WP 351346/2()O9

amd has been L.1:1sez~.1’£ed and new ;’\cll’1yal:sha.1 in l’11’s5 }:3.’1’a.,ee is
elec1.eci. at his l’I'”1S¥.E¥.1’1(?C. this C0:,z.rt should not i1’1te;fl}:1*e”!;.(.>. .<'3el.

aside the whole pl'O(T£'.SS z1lready clone.

6. Upon hea.1’1’1’1g the leamed C0url_sel:i701f:I.l’1epa’1’1:*ieS”V2:-:1d”_11 1’ee0_rd’, i11e;il;1€;A.Vl”_ac:1s(§ and

ci1’eu11’1st21nces of this case. I do §)’1;§)pe’1′ to go
into this legal (:ont.e:1l.i0r1’iligecl :.pé'(;i'(;iQn€,1. regard 10
the nlemdatiory m11.L:.1’e of of the Rules
providing for .15 {;:}.ee;1j:(Z’r.*f2zy:;.:A__ 11c:1l;i:ee “{T.()¥l\’€I1if1.g the meeting
for discussion? The Full Bench
de(~.is:’011 ill{*3′<r()1'1li.'e§é(Vel Se('%1i()I1 47(3) el' the
K.£1I'I1E?iT.E1lié1:zZlllkl l5$EIEI1('h£1yE1l',l'1 Sam1i1.l1is. l\/l211'1d2.1l

P2111el1aya'1.l1s anal l'€ya_§;»<_a l~',a1i'el§2-1yat.l'1s Act, 1993 and Se(:i,i0n 49

[1':.eV_"}')'33%fL _(_;l1l'R/\()1."xi;t;\..i….KE1I'I1E1ll&1lr(£-1 l~'anel1aya1".I*1 Raj Act, 1993.

'('lQ€S_l'1'(3.l'_ 1'¢3e1V1'~.:::t.'1£.(.\'fv'ln_211t 11218 been stated in Section 47(3) requi3'ir1g

the 'Ass~iSt'21rj.t–V7C0jei11'1'1issioner to give 15 c:lear clays notice for

(:*on_sicie14a,(,id21 <3§'1.l'1e 11'1ee[.ir1g of no (.:0z:1l'id<-énc.e motion. E—Iowever,

F"<ul.ie_$ l'1*2m1ed in exerdsc: of 1110 (leis.-;a__§a1t:e(:l power by the Slate

G({)ve–F_f.1"l11'ier1i. do Inake it elem' Lmder Rule 3(2) of the Rules that

"l5'"déety'S rzolliee shall be glverl for ('r01'1sic.le1'a[ion of the l'1.1(JE'IlOI'"J of

no Cc)r1lic.{eI'1(j:e._ The ei"l'e(:1 arld }'J:.:1'p01'l, of this Rule is reqL.;.:'red to

Q"

we 35345’/:2.009
7

be examined in an E-l]’)p1′()})I’i£1t(‘;’. CTEISE’. VVh€’U’1C1′ the Rule
p1’esc1’ii3es 1h1′:a11c.tIz=1t(.)ry 1’eqt.1i1’eme1’1I artd. w}1et’l’1e1′ vt11~’-of the

same 1*esL1It.s in tmcE()i1’1g the erltire €XC’I'(“?§SC’ u.1’1cie1’t2’1i~%._ei”1-.t’s3_th€

111211.161′. which in my Cortsictereci view. requires to-fb’e. t~:t:3[‘)”t-‘i);3t?I”a’t

to be decided in an ap}..)1’op1’iat,e (.?&1SC».1!’1′ t’1’1§s ea’.€3’eV;?. Vé’:ilI1:”. 115.1

inclined to enter into the said it-zgal (T()f’1.’U'(:J’\’:”(:3.1″(Sy as the nh1e:r_i’1bc§1′-s.

of the Gmma i~’anehayat”h 1″12,-we E-x;5t:(;ssc:d’their ho,CGzj’I’E.de11’ee in”

the pe;t.1’tior1e.r and what’ more___§_1i’tf)_t)1″‘t.;111t is”‘th_;3t.V_Vt31’1ey have
elected at new Adhyztksha “tn.7h_is7._p}aéee has taken over and
has been t’ur1et.i01’1i1:g as s.m:*1v=..,:*N€:i.ther t:lj1:;j”1″te\tr Adhyaksha is

tttade pztrty to t’:_I’fi_;3 ;);t(3(:£rcdi.:1g,. 11<)r_…;1Ei VtI'1e"t5t.VI1e1' members of the

Gmtlta Pai..I1c%1h1_r.1.ya1t'Vh".;12Te"a1':*z1yed ~pa.1't,y-1'esp(mdent.s in the writ,

petiticm.

7. Itgjihs” the CO1VTt’,–{-‘,._IV1V11′()l1 of the Cotmsel for t.he pet.iti.0ner that

passed an order on 02.12.2009 making it”

£31623′ thafi the z’11eeti1’1g to be held an 05. £22009 will

0′ he st.1I5je.(:t:,.__t’O -the resuitz of the w1″i’t pe.t,it’;i0I1. 1’ega:”d]ess of the

“:7.E11,:¥3seqt;e1′;.’t.— .0 deveI0}:)me1’tt55. the ;:)eteit0i.o1’1er is e1’1t.it.1ed for

40′(T_Qi’t’Std»€’1.i&t1.it)ft of the eo1’1t.e1’1ti0z1 mised by him artd vi0]at,io1’1 of

‘”:v13(_j___fi12mda.tn1’y pmeedttre p1’eseriI:2ecE has to be de<.:Ia1*etI as

"–.i}E.e,ga] 1'esuIt.i:'1g in the requi1"en1e:1'£' of redoing; the same in

\VT' .'3:"534b' / 2003-}
9

More (.)\”t.’1′ 1E’1{).:1.. ‘FL’

lizwe been &1(‘,C()1’I1§)1i’:3§’1Cd in E5″? dz-Iv …….

8. In t1’1€s<: Ci1*C1,m"1s'Lar1(':<:'s. I am 11c:»'i: i11'C:'i'i.*1A_e.(-1' to;'i1.1f(:ri%3I'é'with

the IIIE-1.1.161" at this stzlge as the no c:()I1i3dé::1<:e rnoE_-.§,of1~é:: céa1':~=ieci*,

t1'11'01.1gI"1 algainst t.l'1c1=. pe1,i':i:.)1'1er z11id_Eé.1.ne\.v Ad11y2-1}§:s11.é§:; i::§ é1(%(_éLe(l

in hiss place. 'I'he1'ef01'C. fa-%1'141]c)u,1V"éegxgljmésixlg a.r.1y'*0pi11i01'1 wiih

1"CgE1}"d to the legal c0':'1§4e11t:iOi'1_[ {1'1'ger:?1' by .{'1":..€:"pé1–it'i():1er. this writ'.
pt':t.iti(.)n is disr1T1issc_c:1V§

%%%% 'V SUN 1
Judge

'is