High Court Karnataka High Court

Venkat S/O Ramachandra Patil vs The Gram Panchayat on 15 October, 2008

Karnataka High Court
Venkat S/O Ramachandra Patil vs The Gram Panchayat on 15 October, 2008
Author: D.V.Shylendra Kumar


— 5 – WP30973.G8

motion that was beirig moveé or is one providing for clifferent
types of motioii and to make it precise as to what kziiid of
motion 1:hat is being moved against the perso1ji,eiV1:i”
Situafioii a copy of the proposed motion
requisition in form No. 1 will be of :s’oii1f::uu_s’e. in:-Tsi
stlfficiezritiy irifomiative and t11erefoi’e_ ttxafi
was some infirmity due to a the noii

8.CC3OI’I1;3$”1§,fiIi}g form. No. 1′.eqz1i_simtioii’;4iistnoiieiitfier fatal or
formidabie enough to this court. in

writ. j1}}”iSdiC1ZiOI1.;’ ‘

8. ‘_l’he V’weiio1e’ideai.” the person against. W}I1()II1

£21 lnotion of no +:to11_f’iéer1{>._eVi~:i moved, as to what: is the action

itiiflt isi:e._i51″G_p.o:~.’ar.’~:é him. That is made more than clear

bye_t1*1ee_eot:1i:eAi1′;*.§’ Form No. 1 itself.

9. ‘S3_’go fa: .a§s7–__s;eco11d gromid is <:013oe:'ned, while the record

i.1'1di'ca_£e that gs: requisition had been given on 6.9.2008

+3_ig',f;eci by as maxiy as eight members, it is submitted at

that in fact seven members had part:ioi.pated in the

…-wee:-1g heid on 6.10.2008.

– 7 — WP30973.08

is not gooci exlough to W{:3};’II’3.1″l’l1 int;erferenee for the simple
reeeon thet the stipulation of meeting to take piaoe hhwitlml
tlairty days is to erisure that a requisition of this e_ is
implemented in its true spirit and the fixing of
not indefufitely postponed which __w.oo.1ci _~
purpose of requisitioniI1g a 1z1eetir::g.Aof;’_’£»i1i:’s
rate, a meeting beyond to L’
aieadvalztage or adve1*se;__t:.o of like the

petitioner who is an irleuiiibent ei1’fJ’;.fi”3.<:;t' and meeting not

ta king p}{1ee'ViWi%iii;1 gtieriod days from the date of
remxisitiorxi-oifly day for the petitioner and
does not 311. x§i'aj,so.?;1e.ite effeete a person who is holciizrzg the

N

13.. assuxrling that it is teehniealiy tenable,

is nee om: interferellee by this court in a

‘fpfoeeedin;;.;.. of this I1at111e. It is for this reason, I am: not

to iz1t,e2″:fe:re with the proceedings p1lI’S’£i&3.1″}’i to the

.:””1.11ee£i11g of Ii’1€)fi€)I} for removal of the Adhyaksha held on

10.2008. o

no-.r

\–\rI.rI\I sun I’-l’IlIIII’ll.l”Il\-l’I as

– 8 – WP3{)973.08

14. The ballot box and the wcord placed ¥oefo1:?e._’4i.u1″V3’§-;f_”

are being retxnrrxed and 1111:: ballot box. can

office ofthe Panchayaiz aftczr I1ot’1fyiI;¥g

but I”1(}’t; later tha11 two weeks from to(iay ‘a:£1d *’

of avaiiablé: }:ne1″:1hers.

IS. Writ 1′:x::ti$:io:1 is disniiS3x’:d.}’

An] —