High Court Karnataka High Court

Smt Sheshamma vs Election Commissioner on 21 October, 2010

Karnataka High Court
Smt Sheshamma vs Election Commissioner on 21 October, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 21" my or OCTOBER, 2010 T 

BEFORE

THE HON'BLE MR. JUSTICE ASHOK B. HINcHrI,¢_jEnI1.A_2.j:~  "

WRIT PETITION No.i9284/2020 ('i_4B"f.EuL.E).2_'  " I  A
BETWEEN: A M 2'

Smt. Sheshamma,

W/0 late Muddahanumaiah, 

Aged about 65 years, '

R/at Kaiya Viilage and Post, I      _
MagacliTaEuk, Ramanagar Distr_ict.r._  jg  ..  Petitioner

(By   

AND:

1. Eiection C«ommiss'io.ner"rT  
State of Ka.rna.taka " '
Cunningum Road '
Bangalore ' '

 " 'D.e'put.y: "'Co_njrn.ission'erv-- ..... H *
V.yRayrr:anaga'ra District
R.arn3n'aga'ra'I _     Respondents

.’.’V’V{By’Sri R.Devdas, AGA for R-2,
.–..Sri-.K.N.Phanindra, Advocate for R~t)

‘ _ _ This writ petition is filed under Articles 226 and 227 of the
«V *.__Co__nSt’itutio’n of India praying to quash the government order
f’_«_’date_d295.2010 produced at Annexure~G issued by the
C’re_sp’ono€ent No.2 in respect of Kalya Grama Panchayath by not

ro.i_lowing the rotation for the post of Aclyaksha or Upadyaksha

‘-A fj andgetc.

This writ petition coming on for preiiminary hearing in ‘B’
group, this day, the Court made the foliowing:

QBBER

Sri R.Devdas, the learned Additional Governmenté..Adx?o-catea,_” _

has piaced on record the judgment, dated,28.9.;E010.Tpass.ed,V ‘*

the Division Bench of this Court

W.A.Nos.3096-97/10, wherein the’0V_$'”:..r_}..gleitJu’dge’s*ord.er,,,”dated

20.7.2010 overruiing the preiiminaprf’:-oiiaj-e_ctions~–regarding the
maintainability of the writ Vp’et,i”ti_ori_ The Division
Bench has not ai3Drov-ed of~”ti’.e that the
challenge to the_ Adhyaksha and

Upadhyaksha”‘(jf C-}ri2m”~P,anchaya.ts”§is entertainabie in the
proceedings tender “Constitution of India.

2. Foilovyingdthie said ifiixrlision Bench judgment, this petition
i:s,.rejecte’dé:’ an the shortwglryound of maintainability, keeping ail

other. co.ntenti’ons dopein.

-V 3. ‘No order’ as to costs.

SCI]-

Judge

:’jMD