High Court Karnataka High Court

Sri H N Dharmesh vs The State Of Karnataka on 21 October, 2010

Karnataka High Court
Sri H N Dharmesh vs The State Of Karnataka on 21 October, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 215T DAY OF OCTOBER, 2o1of5f--.,:"'T..

BEFORE

THE HON'BLE MR. JUSTICE AsHoT< B. ,HI.NOBIt;l.ER.I'  

WRIT PETITION No.18457/éiogielrLBEEE)  '.  
BETWEEN: it % A C A'

Sri H.N. Dharmesh,

S/o Narayanappa,

Aged about 41 years,

Member, Grama Panchayat, ._ ._ 1 

Nandagudi and also R/O Kon,dra'iIal:ii,,  

Nandagudi Hobli, H.~as3:!<.<5te I*a:u:<fi   

Bangalore Rural       I  Petitioner

(EY Sri':F~5V*W9atéiemda rian,d»e§Associates)
AND:    C

1.

The Stateaof IKarn–at”ak’a.,V””–
Represented, by Its’._SeTjretary,
Depagrtment or’.’R_u’ral Development

And’l?.angha,,yat Raj, —–

“‘i(arriata”l<a Goyernment Secretariat,
'i~'!.u'l'i:istOr,eyet1Building,
"–Dr~.«."Am b.ed.l§ar['V.eedhi,
Ba.ng'alore'~é'j_56O O01.

g The ‘State. Election Commission,

{_.,j

._ _ ‘-KCMF Btmding,
” ‘,’r»CEInn.ingham Road,

– “!\,lear_,Chendrika Hotel,
Bangalore.

Represented by its Commissioner.

. The Deputy Commissioner,
Bangalore Rural District,

Dr. Visvesvaraiah Tower,
Dr. Ambedkar Veedhi,
Bangalore — 560 001. Respo.n_’de’nvts

(By Sri R. Devdas, AGA for Rd and R~.3′,:— if 2
Sri K.N. Phanindra, Advocate for l2~;2)i_”—._ _

This writ petition is filed under Articles’226 a’nd._’:2*2f?_:
Constitution of India praying to quash the ;not’ific’at_ion in so’–~fa’r.i.it

relates to allocation/reservation of office of._Adyaik::hav in f=_avour’=,
of SC in respect of Nandagudi Grama Panchay’at,S’£tlos.kote ‘.¥i”aluk,». ‘

Bangalore Rural District by redo”–v….the allocation’; of, office of
Adyaksha of Hoskote Taluk at Anne>kure~.,F iss’ued_by the R3 on
7.6.2010 at item No.6 ofrio..tifica.t’i’onr .i’\io.’E~l.,_M (PAiVl)'”CR.28/1O~
11; and etc. L

This writ petition comAi.ng..h_o’n for:v..Prel’ivnj’i’n{ary Hearing in ‘B’
Group this day, the Court made the .fol~i.ojwingL§’

Sri R.:D’evd’asi_;if,rhe:;iVe”arln’ed’ Additiwovnal Government Advocate
has placed on record :ithei~ju’d.gi*ne~rit, dated 28.9.2010 passed by
the Division Blénc_h of t’his””VCourt in W.A.i\io.3065/18 and
.’_rV.A._Nos’…§O96:–9r7/10,2″whervein the Single Judge’s order, dated

the preliminary objections regarding the

SC’H…maintainabilitiy.’of; writ petition is set aside. The Division

has ” not approved of the Single Judge’s view that the

‘T..’_:’cha”il.enge.”to the reservation of the offices of Adhyaksha and

it V~V:g”U._pia”dhyaksha of the Gram Panchayats is entertainable in the

.p_i{QCE€dlngS under Article 226 of the Constitution of India.

fig}-‘I.

2. Following the said {Division Bench judgment, this petition
is rejected on the short ground of maintainability, i<e_eping"..all

other contentions open.

3. No order as to costs.

MD