High Court Karnataka High Court

V Shanmukhappa vs The State Of Karnataka on 21 October, 2010

Karnataka High Court
V Shanmukhappa vs The State Of Karnataka on 21 October, 2010
Author: Ashok B.Hinchigeri
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 21" DAY OF OCTOBER, 2o1o

BEFORE

THE HON'BLE MR. JUSTICE ASHOK B. HINCHI__C§ER'--I'.V"~V..'..:  _

WRIT PETITION No.19092/2010 (LB--'i."--.~i:.--..sjf_  
BETWEEN: A V'

V. Shanmukhappa,

S/o Veerabasappa,

Aged about 39 years,

R/o Alagavadi Village,   ,    
Chitradurga Tafuk and Distric_t."*~.. 5  .     Petitioner

(By Sri VC. Shi\(aV_if<tIVm.a._r, 

1. The State of K3 r'nata'ka,_ 
By its Sec.ret'a.i§y"'i1--::;;.'_  ~   
Department Aoftfiuéyraly Dc-=,velopm_ent
And Pa'iuch'ayath'Raj.'.A   _
M.S. Bui'I'd_in'gy, Ba.ng~a|'ore~..___  

2. The State Eltection Corrimtssioner,
 A_ No.»1~;...Cunningha"m..R.Qad,
"Ban'galo'r"e --" 560 001.

3. A *.TT'l~e   i ssi o ne r,
Chitra d u rg at: --.Dfistri ct,
Ch I trad tirga 

' 'V?'I.';"i--__""»The Rétutning Officer,

 ' ,j..AIagaAvadi Gram Panchayat,
 _ '_CFii.tradurga Taluk and District.  Respondents

(By Sri R. Devdas, AGA for R~1 and R-3)

This writ petition is filed under Articles 226 and 227 of the

ha”.’u’Co’nstitution of India praying to cail for records. Quash the
‘notification dated 15.6.2010 issued by the R3 in so far as

2

reserving the post of Adhyaksha of Alagavadi Grama Panchayath
is concerned in favour of BCM B (Women) category, vide
Annexure–E by issue of writ of certiorari as only other suitable
writ or order; and etc. 7

This writ petition coming on for Orders this day,..t’i}e’__”C;iou:rt,

made the foiiowing:

QRDER

Sri R.Devdas, the learned Additionai ooverimien’ti A’dv’ecaije

has piaced on record the judgment,-dated28.9′.2QiV”O..,ji*§a_S$e’d

the Division Bench of this and
W.A.Nos.3096–97/10, order, dated
20.7.2010 overruling the preliniiinairv regarding the
maintainability of ‘aside. The Division
Bench has not Judge’s view that the
challenge of Adhyaksha and
Upadhyaksharof! is entertainabie in the

proceedings i,inder°ArtAicie”22.6 the Constitution of India.

.§=:oi!oiXri:ngVi:th.e said Division Bench judgment, this petition

is rejecwte-id %ori4:t*h,e ground of maintainability, keeping all

‘ other contentions-.o’pen.

‘ ‘i\io._order as to costs.

Sd/…

Judge

MVD