High Court Karnataka High Court

Smt Neelamma vs Asst Commissioner on 6 November, 2008

Karnataka High Court
Smt Neelamma vs Asst Commissioner on 6 November, 2008
Author: Ram Mohan Reddy
IN THE HIGH comm' OF KARNATAKA,  

CIRCUIT BENCH AT DHARWAD

DATED THIS esth DAY 01:' NOVEMBER',?é00$~  '   

BEFORE,"

HON' 131,3 MR. JUSTICE RAis%_'hiiC?i¥;Ar#T'i}*f5313A13Y '  

WRIT PETETION No.31  'z»aos--:,1;j£;  

BETWEEN:

W/O DEVAPPA BABD1N,1NGg.¥=?A:vA'JAR'~..j .. 
occ: PRESIDEN1'~._ g  _  -  *
GRAMA PANc:HAj¥ATH':~.   'V _ 
HIRE BAGNAEL  " Y "   A

KoP1=t%L~T "  H   !
DIST. KOEJPAL =  %   ' ' ..PE'I'I'I'IONER

( BY' SR1  R 3:: A"AI3"irocATE)

  '1. _  T. :03/IMISSEGNER,

{ii}

.  K0'§?PAIg;"'
 S; 113 L'I{;w'IsI0I~z,
 KQPPAL

 HIRE BAGNAL GRAMA PANCHAYAT
 REPRESENTED BY ITS SECRETARY
A HIRE BAGNAL
DIST. KOPPAL.

3. SHRI JAGADISH

SI 0 LENGAPPA KERALLI
39 YEARS OCC: MEMBER
OF GRAM PANCHAYAT »

J "K
.2



HEREBAGANAL,
R] O KARKIHALLI
TQ. AND DIST KOPPAL.

SHRI GAVISIDSAPPA

S/O PARAPPA KUMBAR   

AGED 44 YEARS

OCC: MEMBER

OF GRAM PANCHAYAT: _
HIREBAGANAL, V 
R/O KARKIHALLI 
TQ. AND DIST K(__)PPAL._._.. '

SHRIASMANSABV  _   ;
S/0 KABIRSAB NADAF  '
35 YEARS.   . 

occ: MEMBER  § 

OF' GRAM :?Ar:cHAYAT
HIRI:3BAi_}}\NA'L_,,  1;; _   V.
I2/0 K1?\RK1i:_3ALLi'--.  ~ , 
*:r<;g';'~.~.;s1 ::'; 91.53? --1<0P¢P-AL. '

cHAr¢4r#ABAs.AVVA«.3'

;   W/O cm-zmA'NGA.NAGoUDA
~  MAL[xpA1*;L" . ..... 14 v

4e*YEARs

" ~  LZI{fC::'ME!s/{BER
 T%aF~«Vz3'm;M%%PANcHAYAT
 HiREBAE'xANAL,

R G KARKIHALLI

 TQ, AND DIST KOPPAL.

_  GIRISHGOUDA
s/0 PARMESHGOUDA

38 YEARS

QCZC: MEMBER

OF GRAM PANCHAYAT
HIREBAGANAL,

TQ. AND DIST KOPPAL. V. K



10.

1 1... 

I-IEMANNA S/O HANUMAPPA
DEVARONI,

AGED 48 YEARS

OCC: MEMBER

OF GRAM PANCHAYAT
HIREBAGANAL,

TQ. AND DIST KOPPAL.   

H RAMANNA s/0 DURGAWA  ' 

ALLANAGAR,
occ; MEMBER  _
OF GRAN! PANCHAYAT  "
HIREBAGANAL,  
'I'Q. AND 121131' KQPPAI_J.

SEHSI-KAPPA s/0  V
HU CHAPPA ,_MAJJAGE., 
AGED §'i~4'{EAIRS._ :; 

,' ocT¢';:i': 'r»é'L',Mé3:f§R 

HEREBAGANAL,   
TQ.' up DIS'I'.I{()I?"_i€*}\L.

10F'-GRANEVPANCHAYAXT "

"m.MAN}xA::Dg£
% s,4o«L:NGANA<3ou DA

_45 . YEARS;

N  K 0<;c:%ME:s.4BER

A 5.' 

« 0F'_{}_R;aM PANCHAYAT

H_FR'E-EAGANAL,
re;/0 KASANAKANDI

"  AND DIST KOPPAL.

LAXMAN S/0 HAMJMAPPA
HARIJAN, AGED 45 YEARS
occ: MEMBER

OF' GRAN! PANCHAYAT
HIREBAGANAL,

R/O HIREKASANAKANDI § 5
TC). AND DIST KOPPAL. 



:3. sm SIDDAVVA

MAJOR

occ; MEMBER

OF GRAM PANCHAYAT
HIREBAGANAL, 
R/O HIREKASANAKANM  '
m. AND DIST KOPPAL. 

14. SMT RATNAMMA w/.0 
PATRAPPA KARAGAL  
AGE!) 40 YEARS *

000: MEMBER---_ .. -.  
ore' GRAM PANCHMAYAQT  . f ~ I
HIREBAGANAL, ' '     
'I'Q.ANDVDIS'I' KQ_PPAL.._ I 

 If  * v.,I2§EsPoNDEN*rs

( BYSIIIVRA;§;5Sfi:?}VK}iA1§_' R_G§1§II}ALLI ADVOCATE)

THIS wan' jIjéE.'I'I*1j1'0I~I-'IS FILED UNDER AR'I'.226 AND
227 0F"*:iI_~II~*: _CGl§€STI'T{J'1'IOP€ OF INDIA WITH A PRAYER T0
QUASH E513: QRDER/'NOTICE OF' CONVENING THE
M1}?§ETiNG on  11.2008 E'E'C.,

 $75113' WRIT' PETITION comma ON FOR ORDERS THIS

A  %Ij_'mr mg. Comm' MADE THE FOLLOWING:

ORDER

~~ The petition though listed for hearing on

” iiitcmiooutoxy ezpggrlication, by oonsent of the learxzed counsc}.

fer the parties, is heard finally ané disposed ofl” by this

order.

was issuad on 16.10.2008 and sczved on the petitigiizcr on

20.10.2008 fixing the meeting on 3.11.2008.

3. The first contention is unsustainableiéxi .,

the decision of the Biviision Bcnch ‘ of » _

Laxmavva vs. State of

in 2007(3) Kar.L.J.45 vita)” fivhémin TV..3pré1s1:ip.<.{ *

interpreting sub~–ru.1e(1) of R11 1€:3. fiithat men:
attaching the copy' motion would be

€11lP15i3iiTi0I1..A:ii?#.f' by itseif cannot be a
.'T.(:) " exercise: democratic right of
the mc1Vfib.c m-… majority members make their

Vv clcéf; «.In§rc non-enclosing a copy of proposed

' ;mQtiu}1_vnv01::;A1d be only an irregularity and does not cause any

" .. other side. Since the notice also

the proposal of hon confidence motiomthcrc is

V "&4u1_§st.'§i11'b'.a1 compliance of the requiiemcnt of Rule 3(1) of

= : Rules.

4. There is considerable force in the submission of the

learned counsel for the petitioner that the nptice