High Court Karnataka High Court

The Yellur Gram Panchayat vs The State Of Karnataka on 8 December, 2008

Karnataka High Court
The Yellur Gram Panchayat vs The State Of Karnataka on 8 December, 2008
Author: H N Das


m wens h:\?adV”lN-9?”i.5k\’9-99″‘”VF&$i&’m§§s??’§’V43″”£§ xx

aam\w’zeu: wawwfgmmu wt: mwamawmsmfiww Mazwrw Mwwms Vm:9’B””!i’t.aF'”¢x5%x§”&§1§P’€1<M*'\¥'&J"%3. Wfifih."-M'"'?% QWWMUWE WT E"3eAWaW3W.5"'i§.s?"§§"'3ax?"7% ?'"§$%.*§?§"'5 §xm53-.»Mw.5WE K3?" fig

' '~ -..&§:».;:=*§& §E.%B

gr; 2 mum GE' KARNATAI-{A AT BANGALGRE

m;':*E:z:: wig Tm am my 05* nmmmax, 2cm % "

BEFWE

THE; I-+E%":1*rI%I'fi§.-E; rm, mmma

WREPE'ITFIC3fllKD,1063??_OF2(5Gf7"' %

E§:

THE E@3Z7£.;§.JI§R G-R.fi.M FANCHAYAT; ” _ ;. ;

mafia 5&4 1325 ‘- _ ‘

EIEXEFK filgaiffliflgr, V H

Rgfimtaé E3; iis
fiafifivmtfiyi. vammrul _ 3?ETl’i’IOKER

;B’f$Ei * 1%

Afifififil

Er THE gmirm :3? RE D mm
;_.«s=*;:¢:: mmmmnm
r3_;z;:::;:2f2ma::;;, afimmmnxafiman
B.a£I%’€%:fi;§le€3f§iL”i£f_55t3~ W1,

” 3, THE §§;3$E§¥{5iI+FI’§’1§}_(f5;F?F1£2ER,

‘ .?A}§(;iEf!§¥AT, EIDUFI me 101.

% :’:*:*2:E mama CGRPGRATIGX L’i”D.,

§’R;E§¥=”?’I%£’3»;E mm’, Um :em2c2,. 293 mama, mmmv
seen am.

EgE{%%i§§’f%E%m”£fB BY rrs

” }i*.P;$E’:?i {s:::..c:Rnnm*rDn)
Imsponnmm

<V\/{\-r

W§$%"§ fifiéfifi? 0%? %i%J'§£N;%17€§1%%& wfifififi E

E
2
§
£3»
Q
PM
a
$
%
Q
m
§
3
§
i
3
E
éa
§
Q
§
:2
3
2:

E
E
5
§

mww.\A W.»

gm BY 39:, smmmsn PATEL an mvocam, 3.2
5? $3.: sgaazsg N. mvax, ADVGCATE , 2.;3k%k,BY Lkgsnx.

xmmmym, ABVSGATE &. K.sHAsmxn:5a.~§_”%V»ga5.§.f;*1¥.

wwm?@.;

4….»

m-at perizsnn is %

22? {sf me: flaaafimfian of India ,q::m=é;h the

may mm i9..11.2W¢.i’n appeal T}zo.16;20o5~o6»%

by R2 wide await: Nofi
he éimmaa af agl flo’.’~3,_5{ ‘ by the
pcztitkrmz-* Sfldjayfi .8a”@”£_1.*1t”ir;t«s:ri1i1’»:rda+.r tr: direct
R3 mi: ta put ‘ up any, . or make any
mm;tr:..zx::fiam 12%} Of’&pA’p:IfiJ No.16/2UD5-G6

&

rm; day. the
fisuri V_ ‘

in of Cmmafi ts quash the Qrdcr
in Apgi 230.16} 2095-G6: passed by
iaaponaem; – thc Exwutive mm-, Tahaka
fidupi am fin” a Writ sf Mandi to

am appml pendim be.-.f::re him within spacifmd

‘V “H71, 9

f3~'””‘””

vu*mev¢m”Vn:9-Iv'”‘¢-AN.-l=”‘vm aswazmwzazaz ‘fin-WK $’€mt1!””‘$,i$fV£~.§<"Efo3"'$Hfi:fi°"'H"§w1""7€e. ¥7&EiW»'?%%"'-W "bz«a". ¥””§§°3’«;’¢’9?’5.”§ §»a’$e..33zu.3§§f§

K T113 3rd rwpondcnt aectned a Iioence from

36C % Yelhzr Gram Panclznayat on 19! 93/ _

Suhsezgiiamtly, the adnyaxmna of Tampa % _ T

uazzmiiaad the licezwa fined by the A AA

Gmm ?amha3.r&£ Vida Grder 3
sweeqmmiy, cm 13×0?/2:305 vhf
‘§a1um ?amhayat % datod

magavgzms as azsng.-.= _::f

. by passed by

fifil’zy”a§m§*§.a pf. ._.:éa_t;J«..1:11g ;’3rd raspondeint

ass’: Zilla Panclmyat,

fifiugfi « T:§%§;é:;2aa5-us. Since the
amclzggaz: did nut pass any arder,

‘ f:’i*;a. _ appmachad this Court in
{E fir a Wrtiéz of Mandamus to ciispoae

‘ Th’1sCourtv’1de Order amd zerormoos
k aim Es;-éa Psfitim azfi its aperafive portion reads

‘ gm u:c1&er:-

.?em%n::§a££azmdb:pw¢

In£§:§s:2iwM2fthem:2mew;t?z:e
M is iemxari an

Ensi

c>*””k

r,¢wtm¢v.r«”‘% IH££€’wHé”l% wwwami WW mfimfififiiflfifi Nmrm £7

rwpendwfi £9 raise Hg fir hewing,

fize a,apE?mfioILs fiiad in the appwl,

and ifpos-.m’b£e fine apps’-rat also, on

ma September 296.5′ :2: 11.00 mum,

era wh2’t;:h dm, afi thepartim shall
be’ pmsasrxt with that’!
izdirxg remnable o1:§;£3e2r§4azify.v_ef V
hefiw 3521232 pass in
acsmrdmzm with Em», withers: ”
irlfiuemzred by the

stxpm. ‘Rte irmwim
2fif08f.?GI{}5 shall con£a’n:a=a”t§
far’mnI§3G;’G_9f20af:’;’—.jjV – V

“fi-

E’.=,. Court in
w§,2a35:1;:35%;kT Panohayat
paawfi an ‘csfi the appeal filed by
the: 3rd r«®;::am.ur”uww”$%m.w”% zmwwvme www.mw wn uwwumwwwwwwmuwm nurwnm mwwxnn mam mwwmmnmwwwmumw-a. gmmmm vmwrrmxsmzz msrgc wxn9*a:max$m-gggmwwm :gM,;a>gz’\x xxmwwywmgp W5″ gwmgagwmgmfim mgwm aggwwa

Exaeufixm Gfiimr of Tatulm Panchayat passed thaw
imyugnad arciar an I9f11;’% up
m¢H éhjfifiiiflil raised by me Sré

afijnurmfi aha case mvaifirzg ‘(ha «V

in ‘3JE&E%0a:E314-2;’Q5.

a 1: is the am
w;p.;a,a242;s5 far dec1&1fa’£:io;3;”f}ga ; are
neat 3:'”=§i’2.”?.§E.1.?:i”fi;”,’;fi m –
Gram ?a:.mi’1a}_fa1.Z_.’V€::av “j;1i_:.:’1″‘s-.”L of its power

piam. in the éfirit. 3rd rmpondzmt in

W.P.No’Qa142’iQ6 V no stay uf further

Féa21c2¥:§aét§,*atAm–v.__”{r;’ er the directicrm haued by this

‘?¢;r_:==;f=::¢.%.2am1m5 and the order of
éfia Panchayat in Appeal Ko.1.f20(}5-06
V V an the mu sf Exectutizve Dfimg Tahflm
ta: fiiapcasa me aw} filed by the Gram
rm mam with law. The Executive

0%5:’, Tahzka. Pamhayat shall ecvmidar all the

«.2
d\ f\../