_3_
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14"" DAY OF OCTOBER
BEFORE j % i
THE HON'BLE MR.JUSTICE_N. IIUMAE '
WRIT PETITION No.3g74II/26:19.{IIEAREQI
BETWEEN:
Shantappa
S/O Shivappa
Age: about 47 years .
Occ: Chairman Of. _ '
Taluka Panchga=vy'2at._V I
11/0 Lingasugur 2 .3 _ .
Dist:Raichi1r . ...PetitiOner
ANDL T V
1. 'The Depui y'COIIimIssiOner
" H ' . . . . . .. 'V
I. 'me Assistfgtnt Commissioner
A LiD'_ga_su;g'ur, Dist: Raichur
N
3. Z Thefixecutive Officer
Tziluka Panchayat
AA Lingasugur, Dist: Raichur
=;4. The Taluka Panchayat
Lingasugur
Rep. By its Secretary
Lingasugur, Dist: Raichur ...RespOr1der1ts
(By Sri. K S MaIiika1"jur1aiah, GP)
xv/"
-2-
This Writ Petition is filed under Articles 226 & 227 of
the Constitution of India with a prayer to quash the noticadated
8.10.2010 issued by the 3"] Respondent at AHHCXUFCr*r"_{:'k_'1k}_V1ChC
writ petition.
This Writ Petition coming on for p1’elimina’i’y tliisu 1′
day, the Court made the following: –_, ‘l 1* 1’ 1 * 1
onnsugliili 2%
Petitioner has chal1eii:lged…V_ the” -‘ldatedd’
8.10.2010 issued ca1i,ing lmpeetiing’ Taluk
Panchayath to Motion” against
him. The this Court. This
Court by not find fault with the said
actiotlg order dated 20.09.2010 no
meeting’ 1 these circumstances, this Court
speicificealiy directed the petitioner herein, who was the
, jadyaiaisihap toie-o_nvene the meeting and to treat the notice dated
“-8. meeting notice and to convene the meeting
withinl”l1.r5hVd.ays from the date of order dated 20.09.2010. The
vpe”t’itioi1er has not obeyed the order and now the meeting is
lljconvened on 19.10.2010. He has failed to perform statutory
obligation. By such conduct, he has forfeited his right to
continue in such office. They should know that they can
11/
-3-
continue in the said office as tong as the persons have
confidence in them. The moment the confidence is Eo3t;.t:he_re,is
an expression of “N0 Confidence”. They should ‘
ie, the principie underiying the de:n'(3C’1’aCy.’i_y It_.’ii’I:fnrt-ti’nate
that it may be out of ignorance or:i11″-_z;i;1vice;V’..jythese eizec;-t,ed~_
persons very frequently approaeheti this’*{:Ou.i1:.’.=t0i”.s2iye their V
chair. This is one such» iacksihtinéi fides and
accordingly it is dismissetiyt d/4
Iudge
NG*