1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24*" DAY OF AUGUST
PRESENT
THE HON'BLE MR. P.D. DINAKARAN, CH'I'E'EiiJV1jSTI_CE
IA", '
THE HON'BLE MR.msT_;cE SAB.HAA«lji'ITVV.
WRIT APPEAL No.28§5/_2-099 T.LB~.R_ES)A§
A/w I.VI"i::.(;_. N¢'.8344;'..2009
BETWEEN
SRI.K.3M.k§RISH,NAI\?E:.URTHY--, A
S/og'MAH-.ABA3L_ GANI,OG'A_.V" _ A
AGED,AEQuT 45=.YEAPS,'
vTRi'C Ema-, 52;T<.AL'LA'HALLA';
:3AYAAN'AzfA.RA.,T H«{)S-ANAGARA
TALLJK, SHIVMO(_.?GA' EDISTRICT.
APPELLANT.
M R RAJAGOPAL, ADV., )
1 .. STATE OF KARNATAKA
.. BY ITS SECRETARY
DEPARTMENT OF RURAL DEVELOPMENT
'D AND PANCHAYATH RA3
VIDHANA SOUDHA
BANGALORE-560001
2 THE DIRECTOR (PANCHAYATH RAJ) AND
as" "
2
EX~OFFICIO JOINT SECRETARY
DEPARTMENT OF RURAL DEVELOPMENT
AND PANCHAYATH RAJ
VIDHANA SOUDHA
BANGALORE-560001
THE REGIONAL COMMISSIONER,
BANGALORE DIVISION,
II FLOOR, B.M.T.C. BUILDING,
K.H. ROAD,
BANGALORE-560 027.
THE CHIEF EXECUTIVE-OFFICER"
ZILLA PANCHAYAT . '
TUMKUR DISTRICT
TUMKUR
THE CHIEF EXECIJTIIVTE,,O»FiFIC'ECF<~A.:A .
ZILLA RAI\ICHAvAT' I
BAGALI<OT..DISTRI'C'E _ ,_
XTFIE CHI.EF",'EIx,E'CIjT~IvE-COFFICER
'ZIL1..A P-.AN'C_H.AYA'1'H,
BAI\IGAEO~RE' RURSAN DISTRICT
, , BAN''GA'LO,RE '
a_T,HE ,CHIEF'I'E:<ECuTIvE OFFICER
_ ZILLA*~--PANCHAYATH
jaAI=IGA_LORE RURAL DISTRICT
"BACN.GAL0RE
I-.THE'TCHIEF EXECUTIVE OFFICER
~ VVZILLA PANCHAYATH
BELGAUM DISTRICT
BELGAUM
THE CHIEF EXECUTIVE OFFICER
ZILLA PANCHAYATH
BELLARY DISTRICT
BELLARY
19
20
21
22
23
.. 26
ZILLA PANCHAYATH
GADAG DISTRICT
GADAG
THE CHIEF EXECUTIVE OFFICER
ZILLA PANCHAYATH
GULBARGA DISTRICT
GULBARGA
THE CHIEF EXECUTIVE OFF<I*c:EX:2. I
ZILLA PAN CHAYATH
HASSAN DISTRICT
HASSAN
THE CHIEF EXECUTIVETOFCFICERI*
ZILLA PANCHAYATH
HAVERI DISTRICT.
HAVERI -
THE E:)<EC'LJf'.TIIVE.T':£3FFICER
zILU2..,PATI;CHAyATH *
FKOVDAGU O'IST1:IICT
TH-EICHIE'F OFFICER
ZILLA PANCHAYATH
" i._IsTRI(:T
' .....
'T[EiTE"C:HIEF EXECUTIVE OFFICER
"Z.IL.LA».PA'NCHAYATH
KOPPAL DISTRICT
KOPPAL
'THE CHIEF EXECUTIVE OFFICER
ZILLA PANCHAYATH
MANDYA DISTRICT
MANDYA
THE CHIEF EXECUTIVE OFFICER
ZILLA PANCHAYATH
20/O7/2009.
MISC. w. NO.8344/2009 IS FILED tIN.ritER'L:'SEcTTIvOiN.i»
I51 OF cPc., PRAYING TO _G,RANT_-"L'E'Ai}E.'V"TQ.,V"i'T.ltiE"»e 7.
APPELLANT TO FILE THE APPEAL i]§gGi5\Ii\iST'~:1:'iiEV:"O»F{i")ER
PASSED BY THE LEARi\iEU-~._SIi'i'i(3LV:lE w.P.t'
No.13014/2009 OATEO 20T"%t30'jLv_ 2.009.ii I
THIS WRIT APPEAL VA£__.Oi\iG APPLICATION
COMING _i.J§i?u ~P'j.F'-t__E:'i-_IV}VEI.§'u'Vi'-XLfAi"-'.\"/ HEARING THIS DAY,
SABHAHVIT"'£i, ; ~ OZELIN ERE}:»A TEITLZETVS E0iLLOwI NG:
i"f=iJOnGEMEN7
Fhis aV{'3fl.V(_13V:éiVi isl filed being aggrieved by the Order
] eassee ieameci singie Judge dated 20.07.2009 in
The appeliant herein is not a party
ih"""the:.sa"id writ petition. The appeai is filed with
V.*t3ip.plice"ti0n - Misc. W. No.8344/2009 Seeking for
7:p"er'r:nESsi0ri to fite appeal.
xv?»
7
2. W.P. No.13014/2009 was filed before the
learned single Judge seeking for quashingi~.V_g:'offi.the
notification issued by the second
04.05.2009
making reservation _for. the post”
and Upadhyaksha in all the Zilla, Pa.rici’i’ayat0s”~i:ri
Learned single Judge has dEsrnissed’the Copy’
of the order passedby s:ing.i§ y;urige is not
produced. Application’istfiledrlu”foVr’:..:d’ispensing with the
production of the” ord:e’r”of::th§s_–. Judge. In an
identical the petitioner
issued by the State
dated.–__ as it relates to reserving the
post :–ojf”..:..»’l43avanagere Ziila Panchayat for
Bac_§kwa.rd C|assV.:V’The said writ petition was dismissed by
the ie;ar.ned’«–.singie Judge by order dated 20.07.2009 and
._the__«sa’irie_…wa.s”Vchailenged by the petitioner therein in Writ
Ap’pea%.’:.i\io’:2880/2009. In the said Writ Appeal, by a
0. =detaile’d order, we have upheld the notification dated
“”..0’4.’05.2009 reserving the posts of Adhyaksha and
0′ ” ””’Upadhyaksha in the Ziila Panchayats of the State.
ft
Rafi}
8
3. It is clear from the averments made in the
present Writ Appeal that no ground whatever isvnfiaciie.vVout
to show that there is violation of Sectio_n§’.:«..ii7?'[joff”~t.ri’e.»
Karnataka Panchayat Raj Act, .1953, {‘he’rei:n:Vaiter”‘ .cai–iV:e’d’ »
the ‘Act’) or that reservation-.to :the:’ posts :’i–ir’e.s.i’Eient
and Vice President, has be’en”*wrongiy made._byi._’0ve,r!-ookin-g.L’
the rotation poiicy. is clea_r:fro_n*i»._the iaverrnents made in
the writ appeai that “the.,a:p,.pe!ian’t«V,’Vh.e’re,in is a resident of
Hosanagara “i”a.iti.k, Sii1i’inoga_”‘he appeliant has
not made,.o§ut interest in the
it/::i:cV’eV,,3’President of ail the Ziiia
Pa nc’hAayatsx,i’iri”»th.e:’St,a’tei “of i-(arnata ka.
‘ ‘V 43. It~~i._s:aisoVclear from the averments made in the
‘a_op!ica:tion”r~.~, Misc. W. No.8344/2009 seeking for ieave to
“‘.,f’ii§.etith§:~~’..’,yyr~i,t'”appeal that apart from stating that the
aij5’peii’-aéntthhas not fiieci the writ petition though he is
h ‘iintereysted in the subject matter and the writ petition is
Wdisrsnissed, no ground whatever is made out for seeking
“ieave of this Court for fiiing the writ appeai and the
appeliant has no subsisted interest to chailenge the
‘K5
9
notification dated 04.05.2009, which is upheld by the
learned single }udge in WP. No.13014/2009. Having
regard to the above said facts and for the igreagsons
assigned in the order passed in Writ Appeal
dated 20.08.2009, we hold that there
Writ Appeal and pass the followiii;gm0’rdevr’:’: -I’ ‘
Misc. w. No.83-44/2009″gfiled~’bykthfi,
seeking for grant of leaVe:v””to file VtlieglWAr’i’tfApp:eal is
dismissed-‘ ii’C.1or:§§.¢§l1U€’nt!_V}l’vtlhelmllllrit Appeal is also
dismis.s_eVd.’1″‘ 5«:.;::L_ , 0’
Sd/…
chief Justice
Sd/-9
JUDGE
H suma
Index: Yes/No
Web Host : Yes/ No