Karnataka High Court
V B Jagadish S/O Basavanagouda vs The Deputy Commissioner on 16 October, 2008
-1-
IN THE HIGH COURT OF KARNATAKA AT BAN GALQRE
DATED THIS THE 16'?" DAY OF OCTOBER,
BEFORE
THE HONBLE MR.JUsT:oE.RAv:
WRIT PE'I'ITI(__)N No.1g359 op gem (i;B§1:a?E;:s}
BETWEEN :
V.B.Jagadish, S,/o Base:-1.vana,go'u€1a, 2
Age: 40 years, Occ: Ag:ti_i:ulti_1rc:1,-- . .' " '
Gurusiddapura, Tq: Ja.gai;;iIr,' _ ' -.
Qist: Davanagero. _ " "PET1'I'IONER
%%%%
AND :% H A % %
1. The Dof):;{yovComiL1iS$§oncr,
Dagvanagero Dist:~ict,
'V .....
' 2:.» V «'1'h¢ Ei:.=.:ctio11 Commission,
._ "by its Commissioner,
A G.I._D".~ Bflflding, Bangalore.
Guzifsiddapma Grama Panohayat,
V' . _'faf_£uk: Jagalur, Dist: Davanagere.
AA Represented by its Secretary,
. RESPONDENTS
(BY SRI.R.DEVA.DAS, AGA FOR R. 1 85 ‘2.)
i’*’**
mi’/L;-~»
-3-
This Writ Petition is filed under Articles 226 and
‘.227 of the Constitution of India praying to quash”‘*?;1e
notification dated 27. 1 1.2006 issued by “vids
AImexure-B so far it relates to the reservatien j_0f_ ‘ t£ji¢ ‘
post sf Adhyaksha and Upadhyaksha of Gu:’u.si(1Ati–a:p2_:§’v.T ~
Gram Panchayat is concerned and etc.
isfis peuaon conflng en fix-pfifigng fiy[hgafifig }
this day, the Court made the foI1owi:1g;4″‘T
k
The learned counsel ~~p¢ti£ié11sr slxbmits
that the Writ petitigixizé’ i11i’ructuous.
Accordingly, the: as ixiiffuctuous.
sdl-,
]u&G9%