m m;': HIGH ctotsm' ;«'1<;A.m-iA"mKA AT Bzxifxi'-'I§s'ié:"4r;'<;T?.:;~;i»éa:.z _'_}_
umpokfii"
'1'§~;I2; H(j}3'\é'¥:§LEi} Mi'<.JU'$€i"i':;E Rkwxj m4AL:.;xé}%%:'=i§w
wr-':1'? PE'i'l'l'IQN 'NO.1$;:§.§§f*"v()P'«»20()8{LB+.EL¥:£}
BI:7}'W'E}i53N' :
2-.-V .
Clhitraegiuzga iifiisirifik.
Smt.P.Nagara.mn§amm.é;.: ' . _ :
w/o *
Aged;.=:i¥)c$ut'3»1.'4'_j;ea1js;._ '
Adhy::L1§s§1a»;_ " ' ._ E
JaiizrG:améI::?a11ch€gyath;----v . V
::?¢3sir;¥ei1t';+f_§{§§1n1a$3;:€:u::ira2,
PO gs,-fir,
. , . .P£33'1"i'I"i<.)NER
V f{§
, y --0f§{fiIfnataka,
By. thefissistant Commissioner,
C1:hi'£2;adm'ga Sub--Div;isio;n,
Chiaaémga.
. The Secretary'
Jajztr Gram Pancixayath
<';haf'§a1<:' are 'I'aiu£«:, Jaajur W},
Chitrtadurga Disaict.
E.ManJunath,
Aged aboui 33 years,
Msitmbcr Jagur (irama Panchayat,
Nagagondanahalli,
dajur, Chailakcrc "i'aiui<,
Chiiraduxga Disfiict.
Smt.N€:elamma A.
W] 0 (manna, aged about 4(}«Vye*.3_;s,
Membex, Jajur Gmma' {?ancha;?af,
I30 Jajur, Cihaiiakere '1's;iu3,:, "
Clhitradurga Qistrict. '
Smt.Hanumaki%§i;"«. _ 1 VV
Aged 55 yemrs, ' 'A "
Member Jajur Grains; F'f?_1i1£§h&Y:{1i' iv ..
PO Jajufi'
Cihitzadurgzi I"}iSfzic:t;"'
v*$tiC%fifin§éppa;L"
Aged *-'-S-v{T¥' 3Ic;fa"1"s, _ _'
':Res;ide3:1_t or Kya 1;i1a_g:::;danahai1i,
hzigmber afVJa§z1_1"" Qfama Pazlchayaih,
PC} Yagaiegatta, Cj§;a}iakc11:t 'Taiuk,
' » Qhit.:*&£1u:'gfa District.
5fin?mmmfi&aK
~ . _!'9§.aj0r;"v ._
' at Is;};fa.zag0ndahai£i,
Eirislmber of Jajur Grama Panchajgath,
F0 Jrqiur, Chaiiakerc Taiuk,
"{f.hii:'adurga Disstxict.
i'sSri Narasimhappa,
Majm",
Member of Jajur Grama Panchayath,
PO Jajm', Challakerfi Taluk,
Chiiraciurga Districi.
Smtnjayamma,
Majer,
10.
11.
12.
.3.
W10 Gidéapalaxma, major,
Member, J.-:z}ur Grama Panchajymih,
(Jhafiakere 'i'a'iuk 65 P0 dajur,
Chgitxufiurga flistxict.
Hanumanthappa P.
Sfa Paiirnlingappa, _
Major, : ..
Member, Jajur Gram-a Panchégfatiig A.
FT} Jajur Chaliakere Taiuk ' "
Cllifiadurga District. ' '
Sm1:..'I'. Gririyamma,
W] 0 ThippesWan3j;~,..V.
Aged 65 years, _ V K
Member Jajm' Grama Pa:1ch::-iyath, "
PO Jagiur, C'haI1al_.v;~:.4Pr§i:s:asIa¢
'S,v'0_ fiaxxuraanthappa,
fl * fvia;j.:ir,._ '
Kemagamudm,
Member, Jajur Grama Panchayath,
}",() i}a_}m', Challakere 'l'aiuK,
V " Ciiiigraduzrga District.
Smt.Saro}am:rna,
W,' o Srinivasa,
Major, Kamasamudra,
Member, Jajur Grama Panchayath,
PO Jajur, Chafiakcm Taiuk,
Chitmdurga District.
Q
Z5. Han11mam:.happa 3/0 Chikkanna,
Major, Kamasamudra,
Member, Jajur Grama Panci_1aya_1;£1, f
PO Jajur, Challakfim Taluk, ' .. "
Chitradurga District.
16. Smt.Naga.mma, W/0 Sflfigawdappa, V
Major, I{yatagoudanahaLy,"'
Yaciaiagatta Pest,
Member, Jajur Grams: Pafiahagyafh,
Cshallakere Taluk, f _ " ,
Cihitraciurga lL')1S1"1'1'C:*L . ' V V
17. KaIiya§:pa;,'~ V V "
Majcr, V
Mamba', {.'A;'IIfa'E)'.I'}1'i1,V.§"".'§l,I1(J:"l':i1~1_"§«'a'1';-B,
Pf) J$aju:;;"'C§1a}Jaké;5§:
Chitra'»:i111*;{é;,.Distxic:.V'~ * . . . . RESPOEQDENTS
(By . iatcs, Acivoczams, itbr (Sf £<f--3,
5, '?',"S, Rfflcvadass, EEGA, fer F3' 1 5:. R-2}
'as-A-sew
'1'-fiis Writ peum is flied under Articles 226 and 2:27
_V(iE}'Ii~$'fiI{1?';TiOI} of £11513 graying to quash the Names
£33316-cl _E;=.y 'the_ {assistant Cemmissioner, Chiamdurga Sub
f.3:£i;»;i.sie-11, « %f}i1_ciiLj:*:;1ciu1'ga, dated i3-- it}-'2.€308 Vida Annexut*:3--E.
";:i%,tit1<:r:1 coming on fbr prclimmaxfy hearing '£1113
._day, tlm C<;urt made the followitzgzw
{)R}_,)__i:;R
I have heard Sri Krishna Bhat, ieameci 0012:1861
appearing for the petitjonar and Sri H.1)eve'm:irappa,
€44-~'
1('38.I"Ii€(i counsel appearing for respondeI},tS~ca§ft:é§.mf3.
3,6, 7,8 10 82; 12 as aiso r;2e%%1¢a;~;ie d¢" ': ;éx:i'§iit,§{§na3 '
Governmetrlt Advocate appearing 'f§:)r:i'é':§pGi3<:i,'é1<1fs _ V1" . 1 .
:2. The petiticner seekg' g1 ta
quash tha ordeyli-. : ;if'_f3U{'§"$ bearing
Nofihunavauef passed by
1st Chitmdurga
Sub-I}i__v};sice:;;"*-$;::gjtr;;§j*ui}§§:a;-- 1' Q: }
3. 'T_t_;e* icéinéfi céiynési appearmg for the petitianer
C0nterVidedVtI1ai; there is no 15 days ciear notice in
' §;1eII11s--.VQiTVm:Vé'*v11otice Vida Annex112*e--§} and he submitted
dated 13-10-2008 has been recaived by
nnfi. o:%1:y c§;n 21-10-2908. '};'he meetjxxg is scheduled £0
éheifiii on 3--11--~2UU8. in the absance of 15 days Clear
Véixotica, calimg for 'No Ceniidence Motion' is bad in iaw
and 3eeks to sat aside trim" same.
(1:
-5-
4. On the contraljv, the iearned 00121154531.
:t*esp011den{$~c:ave.atm's submits that netjcéz
served an the petitioner on _1»E§~..1£)----2.i){ié§;' 1191:?'
1'i(*':C®SSa1"3:' to go inte the corzféntiéné bi'. éififlftf fiifie
counsels in View of the Judgixezlt .{§f]1{'if3vV£V3f1Vi;'§£if)i}' Bench' '
of this court in themsgx.o:5%'§;%:nm,AxMAxzv;{ vs. m1:=:
S'I'A'1'E 01;' 1s:ARM5f1*A%KA,L%M% 1:33: 11:3
SE(3RE'i"°AR'_x_' E;&fE§lfiK$' 1f@pf)I'E.é£i in me 200'?
3 of the Kaznataka
Pancliayat . 9 V ., '~
Thca iiext..ci:lé;g§':';-e §e«.VsezenAA if: the
bacfcgrcrund same has
V'tc:: the person
.
The __11eJ:i that non–compl3;ance of
has to i::esrzgtirfifi §:£i§'”—-§§é3.f;i{g”ound as to whether the
has c.%u”1s;e€,V§Vc’:lV”pre’V:;’_ji.1r.Liice to the person aggieved. in
no case of any prejuéxce has been
person aggrieved. {Zonsequently in the
L’ c1(=:(:’.i”:»;i.()i’v1:’V.1″{é}’i.>V'<:artc=:cl in 21,12 2007 KARNA'I'AKA 690 at para-
V' .9 "i§_'\sVaé heid as f0i1ows:-
"9. The jurisdiction of this Court under
Article 2126 is discretionary. It is not in every
3 16""
-3…
case where iilegaiity or irregularity
committed the Court will interfere ” A
Jurisdiction under Article 226
Constitution of India. i?”ha_t ‘V
when the violation aliegecizfl ercfi:
which is in essence a preoedi1r;ii’w–in ”
not a violation of —-
conduct of the who gséezch
grievcmee or
irregularity is as alleged
illegality It V remembered
that _ :5 A’ « __ a _ cierrzocrcztie process the
members have unanimously
_moveaHfbr A’§§’o’~£;3’orzjidencne Motion’ and the
£j3enfidenee__AMotion’ did take place which is
e in the fresh eiection. Moreever the
except the hypertechnicai question,
” éhown what is the prejudice caused to
_ ” recezpt of the notice by one day later.
V’ ” she couid not do in 14 days ceufd not
VV * rzave been accomplished in 15″‘ day. Hence,
looking at the case from any angle, we find
that the teamed Singée Judge was justzfied in
rejecting the writ petition. Agreeing with the
fkr”
-9…
same, we find no merit in the writ appegzf
the same is rejected. ”
This Geurt having held that violation 21 Ifiéffi »
irregularity has to be seen tj_1t: bio ”
whether the same has p2:-e3%a;;:1;;¢ i_:
persnn agglieved. In the preL”St§I’1t–Vcasé;’i1i_’f..i*1e absence of
any prejudice _causcd ” : tf_1@ p6ti¥ZiOi1€I’ no
interference is;.calie§1”’iE3r.f ‘
‘(:5 For’ said reasons, the writ petition
being deféiti c’:f.i1:}.e:i””‘-_i.t$”‘ it is rejected.
Sd/1;.
Judge
rsk ”