wp30606.08
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BBIICI-I AT DI-IARZWAD
DATED THIS mm at» DAY or % T' L
am:-om
THE Horrnm mz..Jus'nc1_r. "
wan' PETITIOII '_ M
Between:
1.
V' T. "
f'h. ">
._ .c:'.«_
Shxishrishafl, A
S/o Parasappa Tugsh.etti,f. A' 1 A
Age:4O u
R/o Mole-591 _ '
Tq:Atha1ffi, V
V.
S/<:9_Ma11aPI*~?i H .033-Yafiz . '
Agc:'34 %
R/o Aniznanagi~59.3. 305;,
Tq:Eiukkéi'L._'Dist Beigaum. pm-mormns
(By
' 'The Egcecufive Ofliccr,
Zilla Panchayat,
Bclgauzn-590 O0 1.
Pmsidcnt
Panchayat
g Bclgaum--59O 001.
Shri Nazeerahxucd Mugutsab Nadaf
wp30506.08
Age Major, Gee Agriculture
R/O Mahantesh Nagar,
Belgau.m--5900(} 1.
Shxi Chctan Iranna Swami
Age Major, Occ Agzricultme
R/O Akko1--591201,
Tq Chikkodi, Dist: Bclgaum.
Shn' Jitcndra Rachojirao Jazihav (Db -wi) ' '
Age Major, Occ ' V'
R10 Chinc}:1o]i~591317, L' .
Tq Raibag, Dist'Bc1ggum.
Shxi Sidhxam Ningappa' Pujaféi'
Age Major, Occ Agriculture V __ u
R] 9 V5dY3fl383I'59 130'7s . . .. '
Tq Gokak;"Di5~t:-Belgau£n."" _
Smt igizlavaii,
Age Majcr;?,Ooc'i"Hcnsr,hck1 _
R/4:) MaKur~591504;«vTqv»Sa1mdatEi
Dis¥'.;B€1gauIn.'«. ..
smtsfingndgxv 'Sbunsha:1"' Nail:
Age Major, "Household,
. A' R] Q mhamésa 1:394,
AV "Dist:"BeI'g.aflu.m.
Gopal Bhnnaxao Kamkar
'Age Ma'jorV,';=Oec Agzriculture,
L' ._R/ofielgaum-590001,
Dist;
; }SmfI¥ax;n11 W10 Kallappa Talawar
Age Major, Occ Househokl,
V' "R/C) K%pur~5913E)2,
Dist: Bclgaum.
11
12
13
14
15
16
V' "..j18n
wp3£)606.08
Shri Rudragouda @ Popat Raosaheb Patil
Age Major, Occ Agriculture
R] O Athani-59 1304,
Dist: Bclgaum.
Shn" Ningappa Ramappa Arakcrfi
Age Major, Oocfikgzicultule ¢_ .y «. V
R/() Kulkuppi~591102, Post: Mg:kaEmg+1di
Tq Bailhongal, Dist:Bclgaum. ' ' "
Shri Yallappa Parasappa '
Age Major, Occ Agriculture L' _ ._ '
R /0 Rajkatti-591309, Posmuigaguddi
Tq Huklcexi, Dist:Be1.8&um'_.
Smt Sangecta W] O r'iafi1
Age Major, (I{cc__Ho11'schok;i _ V_ - '
R/O Donawae1:3912o1a. _ % "'2.-men
Tq V
Shri.
Agh Major,TV5»Qcc .
R/{J Dhadibhavi Th£mda--591 123, Post Salapur
'E'q R'-amdurg, U§$t;_Bel__g}a1;m.
Smt DoLéida°wa W] Pujari
Age Major,Gcg: Household
_ €_k.LAn.ka1ag'~5:'-3-1307, Tq Gokak
A 1% sh Hukcri
' A Age Mafijrgflcc Agriculture
'Rf 'Saqialaga-591201, Tq Chikkodi
Dist: Qclgaum.
V ' sgmbavapohai Mustaf Shabuddin
' =.A.ge Major,0cc Agriculture
R/G Hale Toragal-591 123, Tq Ramdurg
bistzfielgaum.
E9
20
21
22
23
24
wp3{§6Uk5.08
Smt Bharati W] O Bhimappa Nerli
Age Major,Occ Household
R] O Kabbur-»59 120 1, Tq Chikkodi
Distfielgaum.
Shri Vithal Tammanna Savadatti... '
Age Major,0cc Agriculture '
R/0 Bi1aku1:1di-591307, Post ~ '
Tq Gokak, Distfielgaum. _
Shzi Mamti Basavanni Betagé1*i
Age Major,0oc Agriculture .
R/0 Hud1i~S91 3()4",~TI_'q "
Dist:B61gaum. p ». ~
Smt Mahanand W/Q. gm aE'£fig_Ni§ia]a' V 'gm:
Age Major,O¢cvHou;_3eho1ci: ' '
R] 0 Madfiianiyhavi-591304, frq Ans av-..Vs
Dist, .. 7;
Sm": Ré:§gie$h Sa1!"'a'§ade
Agif: Major;CiccV_Hou'sr;hO1€i-- f
R] O Su£ebh_avi.%590DO'1 , Belgaum
Dist:B<f:]gaum._ _ _
B Rhaxu ':~*
Major,
"R/ 0"}-Ia3:11geIi~59 13 17, Tq Raibag
' * » pisgaegaum.
as
A ._Agc hiajtfx'; Occ Agficultuxe
Mayannavar
R] U' Darur-59 1304, Tq Athani
Disgficlgaum.
' V. _ Raju Echhazappa Jorapur
'Age Major, Occ Agricultum
F.'/O Budazmr, (salalli)-591123,
Tq Ramdurg, Di.st:Bclgaum.
5
27
28
29
30
31
-*-"A32
wp30606.08
Smt Rajashrce W] C} Sanjay Vagh
Age Major, Occ Household
R / O Pattankudi-59 1238, Tq Chikkodi
Dist: Belgauzn.
Shri Shivaji Mother Kempawwa.:Sazajivg1 W' ' V
Age Major, Occ Agficulture '_ ' " * '
RIO Bcllad Bagcwadi-591309 i T A 'T
Tq Hukkcri % '
Dist: Bclgaum. ' "
Shri Rangappa Birappa fi1331.i3'?a5it./
Age Major, Occ A .' V
R/O Yadwad-591307, Tq AA "
Dist:Bc1gaum. 1
Shn' I)i1ip--Pm7a'_shu1?am Kramblé
Age Majm; _ . 3 V
R/O §%§aI1ii{j'1i*59(}€30 1 V
Tq:Bc1gauin, 1' B)ist: Belga$1m._ "
Sklsri Sieiraiv--irf%Pi3a I
Agé_Major, Och' 'Ac'1*i;:ii1ti:uf_rc
R10' £{otta]a@'----S'9 i:3G4_, *r~'q Athani
Distflelgaum. -_ '
Arage
Agé Major, Occ Acricultum
~ .VR;..Q"B6:1éikiha1»59 1201, Tq Chikkodi
fii%t&Beis:aum-
33
A Annasah' ' L' eb Lingouda Pafil
'Agczi Major, Occ Acriculture
R)' 0' ':.KhadakaEat-59 120 1 , Tq Chikkotii
AA ; Dist: Belgaum.
Smt Manjula W] O ishwar Maxyali
Age Major, Occ Household
R/O Y ~5913w, Tq Hukcri
Dist:Belgaum.
é
wp30606.B8
6
35 Smt Shamala W] 0 Yaflappa Ganaohati
Age Major, Ooc Household
R] O Kittur-591 102, Tq Baflhongal
Dist:I-Belgaum.
36 Sm': Bharati W} O Basavaraj Patii
Age Major, Occ Household
R] O Naganur-«$91307, Tq
Dist: Belgaum.
37 Shri Arjun Nagappa Gore}
Age Major, Occ Agzictllttme
R/O Yallm; Tq Belgaum, ' _ '
Dist.'Be1gaum. L' _
This petition is and 227 of the
Constitution of India 'ttzi e.qt1e;sh_ 'ilaeeveotxstitution of five
standing committees consisting of iéespondeets No.3 to 37 in
the Zilla Panchayat. IneetiIig'~£>_I1 37.2008 and the
proceedings thezafie ueder "at Atmexure-C and etc.,
This for preummmy hearing, this day,
the Courtmade the
" 4' ° exnxn
. A1. the for the petitioners.
are members of the Bclgaum Zilla
'f'ti'j_iee1'oonmnded that the ebction to the members of
Cthc }:1ayat was held on 23.11.2005. The petitioner
1; from Ainapur Ziila Panchayat constituency aad
boetritzioner No.2 from ' Ziiia Panchayat
5
wp30606.%
3'
constituency of Hukkexi Taluk. The respondents 3 to 37 are
also the elected members of the Zilla Panchayat.
3. It is stated that the Zilla Panchayat has 5
That in terms of the Reguhtions, the
required to conduct election to e;§ct }c’he_ M’m:nb;§::-so
Standing Committee and the
which the eiection shall be conduefed is the
Regulations.
4. It is the case of the’ said procedure
has not A’ members said to have
been pursuant to Annexure~
C which doeenot there was an agenda of election
‘to This, on the face of it, wouki
‘V__vde::q’1onstnnAte there was no election at all in the eye of law
elected members of the Stand1n’ g
V . no membexs as them is no election at all.
3 ” “counsel would also submit that apart from the
Writ petition, the petitioners, by way of abandon
VT ._ ‘catV1taZon, have also filed an eiection petition chaflenging the
6
wp30606.%
8
alleged election of the members of the Zilla Panchayat and the
same is pending oonsideration before the Court of Prl. Bisnict
Judge, Belgaum, in E.P.No.10/2008 and would fi1;{;1;”c§’s£ib§:ai:
that it is the apprehension of the petitioners
petition may be considered on its:-imwa
election petition may be filed only if at
election. In the instant case, at” i
all, it is remotely possibie election
pefition as theze was no _V
accept it if f there was no election at all,
the e1ectionV.,_p’etih1on on that ground alone, as
pointeciont tor the petitioners. The pi-‘oce’d1n*e
is benfowllowi :ed:”‘in_condiieting the eiection ifon the face of it, it is
to demonstrate that the procedure
wasnot and there was in fact no election held, as
under the Regulations, the elecfimn petitions
iiave to succeed on the prelizninaty issue as to whether
K then: was in fact an election and the apprehension of the
,petifioners is misplaced. In the admitted circumstance that an
S
wp3=0606.{)8
election petition has been filed by the petitioners _’ a
competent court as stated above, the present
smvivc as the petitioners have availed of ” = 2
cficacious remedy.
6. With the observations t_he:’n:Vi:; ii< )"'éieéjtion, V
the Court would have to fslecnxon gsemzioxj without
finthcr ado, the present of.
sd/-2
% Iudgé”
Jm/ «