High Court Karnataka High Court

Smt Saraswathi vs The Secretary (Panchayatraj) on 2 April, 2009

Karnataka High Court
Smt Saraswathi vs The Secretary (Panchayatraj) on 2 April, 2009
Author: Ram Mohan Reddy


Z331′ TEE Him-i CGURT OF KARNATAEQ, _

IGATED THIS Tim zrw m.Y»p1v* A?”§i;.:;j’;~f9fi§f ~ _ Q ”

BEFORE
THE Ieio1~z*BLE Em. JUsfri;:2§; “§mHAi€j.:2Ej§’7m?%
WRIT PETITIQR E0. 13j$%:::;j-1 %_;1§f 260:5 _(:,B.g§é’zmj

BE’fFW’EZE3N

Sm’ $m’~:Asw§;”:*’i§:i _

AGES ,.=§.BU*:?.:>§ Y§:A§?_S’v,
R/O NEHRU Naw-,3-R’= _ ‘
ANAVA’F’–E’I, SO£~$AB?é\ ‘~E?ALE}K».’
SE-§if*«’i(.}<'.3f"s.9s"v–lf,_'sIEs'T'§i"(';'i'IAA .- V

wyo LA;<.;§Ai:':9}fi; '<–:;,_ V

PE"§"FI'}'E('}NEE¥?

– _ (B:£_ji;§i/f$».:C£iE£N33V’f€’U’**&’S SHEKAR ASSTS )

I TEE: Si?lCRE’FA’RY’ {PANCHAYATRAJ)
DE’1’f’ARTMENT OP’ RUR:”sL SEVELGPMENT
.A _ z5J«.’–~i) PANCHAYR?’ RAJ, (Eiv{}VEiRNM}§§N’F <3?'
V "–._§{ARNATAKA, NE.S.B{§}:LQENQ, BA¥'<}{3~AL{}RE–G}.

H Dj3F’UTY {1{}MMiSSiONEZR
SHIMOGA £)ES’}”RI(L'”I.’
Si~ii§\r§{{j}GR.

~ ~:«.’.: r

3 M] S HIN§§)i3STAN PEYi”R{3LP§U§s’I (‘3:OI€I5′(f}§3A’I”‘i€}N L531}
MAE*~§{}z%L(}RE REG£S2’*§2%.L- O§’§’ECE
VILLEEGE, BALA, 151?; E<fi§i'iPP;LLA ; a

MAf~éé;%ALURE:~3{)
i€I:iPRE}SEN'i'E£) BY ms REGIONAL
MANAGER (RETAIL;

4 ZILLA PEXNCHAYAT
SHEMCECEFL
KUVEEMPU ROAD, SHED/I(}(}fi1.-
BY ITS CHIEF OFFECER. V

:3 ‘TALUK PANCHAYEE’ _ _
SORAB TALUH, sums _
SHIMOGA DESTRICF ” »

BY ITS I33XE53CZU’1’i\/I33 OF’P’£_{_3_;E3’§{‘_.

5 GRAM PANCHAYFWAA’ _
AI’€AVAT’Fi, A1*~:AVm’T:,: _
SORAB TALUK, S}r{{MC;’GA~ .D’1s’:’R_1c:’:’-,. ”
BY” :13

‘2’ GRAM :+:a§;’:§’§i.:$Y;§9_§’J’JA..” ‘
‘ Agvgvafivzfix,’V.S§«i«3;~;:§;c;;;x 1′)1S’1″RiC’1′
BY ITS SEQR’-ET;-.’~3R'(._:’A3M£NISTRATGR.

, ‘_ 8 -flsiéz K :53 25am iszsmpm

A 3311:: P;1.RAS.A.PPA
,, ., __ 23431.3: zwigca
“;?fI:€C.’_3P. S{~1Z§}E€ENUKA§.§BEa I-‘<'UE:§LS

-A -..’§L:§?A “v’I£,.L-AGE, R/O KUBIXTUR X?ELLfi;GE’;
SC?=I-?.A} ‘1’ALuI«:, SHEMOGA MSTRECE’.
” ‘ RES?€j;’s§\iE:rE;I’\J'”i’$

g:~3.;,;..sM?:i Ev? §m@A$§~;’§:z:»3E,, A-GA 3E%'{}§€ R2 )

‘{;;’»3&’ SM. ? V P2%.’7E’§§.,-, AQV {rag R5 5% 2?)
{r~sY’::sR:. SRH*~éIVASfi. Gawm, Ami §«*-ma R6}

‘ (53; SEE. E V mmggagwzwv-, ADV FGR 48}

r ‘W113 Wi¥I’E” f?’E}’E’iTi{}N LS E3’§LE§§} UNDEZR fiI?’I’i{ZIZ.«ES 226
ANS 227 OF’ THE CONS’I’i’T’U’TiON OF INIDIA PRAYING TO
QUASH ‘T£~iEZ REZSOLU’TE(;’?N EFF’. 29,8.2(}Of3 PASSED BY” R63
JKND R7 ~ GRAM PANCHAYATH VEDE; ANNE}{.;’sP. £1

fix

fl ‘g§i3xi1Lisséc.*f£’A as’ *.;a;»’iti1§i1*2m.2’n.

“FH’i’S P}3’F1T’Ef.}N, (1f:OMI’NG om FOR. PfEé;;.m::yéi1éT:’r*si:%
IN’T? GROU?,1?fiS may THE QQUTT”M$DE THE’

FoLLoaHfiGc 3

oRQEfi R

/3116 HS brought Qeibm xggg. céficefiafien
of:-21 licexzca to carry 51:” “€3f’}3*R:’§«I3’€tro1 Bank, which
according 3.0 the .§.ea111eg;3;”c¢;1i§t;st§}} . » Qbgfin withdrawn
and the 1ic’c::{1}j::3 if; to the ieaxzned
counsei, %E:’%.OtV’::%T-§3;V}LrViVf: far Consiéeration

and flies a _ni£e::t:o.__ i3}Vt}’1§;€”rr;g:ar:l.

.2.» _Me:1:iov-.is3″iai<€ n an recard 313.23 3113.6 petitien is

sa/-§__
fudge