2
(By Sri. R. DEVDAS, AGA FOR R1,
M / S. BLACK COATS LAW FEQM, AIDVS. FOR I.A.Iff}?3)
THIS WRIT PETITION IS FILED UNDER
226 AND 227 OF THE CONSTFFUTION .II~EI312–‘\
PRAYING T0 DECLARE THAT THE PROPOSED} ,
CONFIDENCE MOTION DT. 7.7.2003 VIDE»v_1_kNVN-E;XURE*«
B IS NOT IN ACCORDANCE WYFHALAW.
THIS PETITION, COMING ON FOR C§}§D’ER’S;VI’FHiS;
DAY THE COURT MADE ‘I’I~iE_ FOLLOWING;»..”.; . j A ‘
A proposed ‘No dated 3-7-2008
AnnexuIe-“B” to oust fl%*1s=,’ .A¥.::V.15xn$,sident of the
Taluk today. In the
scheme of Raj Act, 1993,
and a proposeg ‘No
c0nfidOi:OO tfie President of the Taluk
Panqhayatfris be addressed to the President
..4.g;§g’hé} :iS,i,. “0bfig€d Htzbltbvnvene a meeting within 15 days
tOV”O(}11sidcr the motion, failing which it is for
:.to cal} umn the Executive Ofiiccr of the
Pééinchayath to issue notice of the meeting to be
35*
President, by expressing their :10 confidencgfl
do so, strictly in accordance ‘A V’