Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Mulabai Alias Bharati W/O Ashok ... vs The State Of Karnataka
2025 Latest Caselaw 3414 Kant

Citation : 2025 Latest Caselaw 3414 Kant
Judgement Date : 1 February, 2025

Karnataka High Court

Smt. Mulabai Alias Bharati W/O Ashok ... vs The State Of Karnataka on 1 February, 2025

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                              -1-
                                                           NC: 2025:KHC-D:2048
                                                        WP No. 100676 of 2025




                             IN THE HIGH COURT OF KARNATAKA,
                                     DHARWAD BENCH

                         DATED THIS THE 1ST DAY OF FEBRUARY, 2025

                                         BEFORE
                        THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ

                         WRIT PETITION NO.100676 OF 2025 (LB-ELE)


                 BETWEEN:

                 SMT. MULABAI @ BHARATI W/O. ASHOK PATIL
                 AGE. 55 YEARS, OCC. AGRICULTURE AND
                 VICE-PRESIDENT, GRAM PANCHAYAT,
                 CHAPAGAON, R/O.CHAPAGAON,
                 TQ. KHANAPUR, DIST. BELAGAVI-591120.
                                                                    ...PETITIONER
                 (BY SRI. R.M.HIREMATH AND
                 SRI SUJEET S.HIREMATH., ADVOCATES)

                 AND:

                 1.   THE STATE OF KARNATAKA
                      R/BY IT'S SECRETARY RURAL DEVELOPMENT
                      AND PANCHAYAT RAJ DEPARTMENT,
                      M.S. BUILDING, 3RD FLOOR, BENGALURU-560001.
ASHPAK
KASHIMSA
MALAGALADINNI
                 2.   THE ASSISTANT COMMISSIONER,
Location: HIGH        BELAGAVI SUB-DIVISION, BELAGAVI,
COURT OF
KARNATAKA             DIST. BELAGAVI-590001.
DHARWAD
BENCH
                 3.   GRAM PANCHAYAT,
                      CHAPAGAON, TQ. KHANAPUR,
                      DIST. BELAGAVI-591120, R/BY ITS
                      PANCHAYAT DEVELOPMENT OFFICER.
                      PIN-591120.

                 4.   SHRI. MARUTI S/O. PUNNAPPA CHOPADE,
                      AGE. 38 YEARS, OCC. AGRICULTURE AND
                      GP MEMBER, R/O. H. NO.78, CHAPAGAON,
                      TQ. KHANAPUR, DIST. BELAGAVI-591120.
                             -2-
                                           NC: 2025:KHC-D:2048
                                     WP No. 100676 of 2025




5.   SMT. LAXMI W/O. HANAMANT MADAR
     AGE. 46 YEARS, OCC. AGRICULTURE AND
     GP MEMBER, R/O. CHAPAGAON,
     TQ. KHANAPUR, DIST. BELAGAVI-591120.

6.   SHRI. NAGARAJ S/O. BASVANNEPPA YALLURKAR
     AGE. 41 YEARS, OCC. AGRICULTURE AND
     GP MEMBER, R/O. CHAPAGAON,
     TQ. KHANAPUR, DIST. BELAGAVI-591120.

7.   SMT. DEMAVVA W/O. PIRAJI MADAR,
     AGE. 44 YEARS, OCC. AGRICULTURE AND
     GP MEMBER, R/O. BASAVESHWAR GALLI,
     CHAPAGAON, TQ. KHANAPUR,
     DIST. BELAGAVI-591120.

8.   SHRI. NAJEER S/O. DADASAHEB SANADI
     AGE. 50 YEARS, OCC. AGRICULTURE AND
     GP MEMBER, R/O. H. NO.255, CHAPAGAON,
     TQ. KHANAPUR, DIST. BELAGAVI-591120.

9.   SMT. SNEHAL W/O. SAYAJI PATIL
     AGE. 35 YEARS, OCC. AGRICULTURE AND
     GP MEMBER, R/O. H. NO.76, CHAPAGAON,
     TQ. KHANAPUR, DIST. BELAGAVI-591120.

                                                ...RESPONDENTS
(BY SRI. V.S.KALASURMATH, AGA FOR R1 AND R2;
SRI. V.SHIVARAJ HIREMATH, ADVOCATE FOR R3;
SRI. DEEPAK KULKARNI, ADVOCATE FOR R4 TO R9)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO, ISSUE A WRIT OF
CERTIORARI OR ANY OTHER WRIT OR ORDER QUASHING
ANNEXURE-D, THE IMPUGNED NOTICE DATED. 20-01-2025 BEARING
NO.    CHUNAVANE/GRA.PAM/VIVA-02/2024-25      ISSUED     BY
RESPONDENT NO.2 TO THE PETITIONER SHCEDULING THE DATE
AND TIME OF MEETING FOR NO CONFIDENCE MOTION AS 05-02-
2025 AT 11.00AM; AND ETC.


      THIS PETITION IS COMING ON FOR PRELIMINARY HEARING
THIS DAY, THE COURT MADE THE FOLLOWING:
                                 -3-
                                               NC: 2025:KHC-D:2048
                                         WP No. 100676 of 2025




                          ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ)

1. The petitioner is before this Court seeking for the

following reliefs:

a. Issue a Writ of Certiorari or any other Writ or order quashing Annexure-D, the impugned notice dated. 20-01-2025 bearing no. ZÀÄ£ÁªÀu/É UÁæ.¥ÀA/«ªÀ-02/2024- 25 issued by Respondent no.2 to the Petitioner shceduling the date and time of meeting for No Confidence Motion as 05-02-2025 at 11.00AM.

b. Issue any other Writ/Order or direction deemed fit and proper, in the interest of justice and equity.

2. The petitioner is aggrieved by the impugned notice

dated 20.01.2025 issued by the respondent No.2 -

Assistant Commissioner fixing the meeting to

consider the No-Confidence Motion on 05.02.2025 at

11.00 a.m.

3. The submission of Sri.R.M.Hiremath and Sri. Sujeet

S.Hiremath, learned counsels for the petitioner is

that, the alleged requisition submitted by the

members of the Grama Panchayat has been received

NC: 2025:KHC-D:2048

by the Panchayat Development Officer (PDO) who

has thereafter forwarded the same to the Assistant

Commissioner and this he submits is contrary to

Sub-rule (1) of Rule 3 of the Karnataka Panchayat

Raj (Motion of No-Confidence Against Adhyaksha

And Upadhyaksha of Grama Panchayat) Rules, 1994

and in that regard he relies upon a decision of the

Co-ordinate Bench of this Court in Sangan Gowda

N. Biradaar and Anr. vs. Principal Secretary of

Panchayath Karnataka Gate-3 and Ors in WP

No.203171 of 2024 dated 26.11.2024. His

submission is that the said judgment would be

equally applicable to the present matter and the

notice issued by the Assistant Commissioner would

have to be quashed.

4. Sri. V. S. Kalsurmath, learned AGA appearing for the

State would however contend that no prejudice

would be caused to the petitioner if the requisition

notice is received by the PDO and forwarded to the

NC: 2025:KHC-D:2048

Assistant Commissioner in as much as the PDO has

only identified the signatories to the requisition

notice and the PDO has not taken any action or

passed any order. He thus, submits that there is no

mandatory provision, which has been violated by the

PDO, the notice having been issued by the Assistant

Commissioner who is the authorized officer cannot

be faulted with.

5. Heard Sri. Sri.R.M.Hiremath and Sujeet S.Hiremath,

learned counsels for the petitioner, Sri.V.S.

Kalsurmath, learned AGA for respondents No.1 and

2, Sri. V.Shivaraj Hiremath, learned counsel for

respondent No.3 and Sri. Deepak Kulkarni, learned

counsel for respondents No.4 to 9. Perused papers.

6. The aspect of whether the PDO could affix any

writing, signature or seal on a requisition notice has

been dealt with by the co-ordinate Bench of this

Court in Sangan Gowda N. Biradaar's

NC: 2025:KHC-D:2048

case(supra). The said judgment having attained

finality, the same not having been challenged and no

judgment having been placed on record contra to

what has been dealt by the Co-ordinate Bench, the

submission made by the learned AGA cannot be

looked into dehors the judgment of the Co-ordinate

Bench.

7. In view thereof, the Co-ordinate Bench having

categorically held that there cannot be any writing

affixed on a requisition notice, calling for a meeting

to consider the No Confidence Motion, I am of the

considered opinion that in the present case the

requisition notice containing the seal and signature

of the PDO is not sustainable and as such the

judgment in Sangan Gowda N. Biradaar's case

(supra) is applicable to the present case.

8. In that view of the matter, I pass the following:

NC: 2025:KHC-D:2048

ORDER

i. The Writ petition is allowed.

ii. A certiorari is issued, the impugned no-

confidence meeting notice dated 20.01.2025

bearing No.ZÀÄ£ÁªÀu/É UÁæ.¥ÀA/«ªÀ-02/2024-25 at

Annexure-D, passed by respondent No.2, is

quashed.

iii. Liberty is reserved to respondents No.4 to 9 to

submit a fresh/new representation directly to

respondent No.2-Assistant Commissioner

without involving the Panchayat Development

Officer, such requisition to be submitted as held

by this Court in Sangan Gowda N. Biradaar's

case.

iv. In the event of such a representation being

submitted by respondents No.4 to 9,

respondent No.2-Assistant Commissioner shall

receive the same and proceed further in

NC: 2025:KHC-D:2048

accordance with law without reference to

Section 49 (B-i) including its proviso to the

Karnataka Gram Swaraj and Panchayat Raj Act,

1993.

v. The Principal Secretary, Panchayat Raj and

Rural Development Department is also directed

to take disciplinary action against the concerned

Panchayat Development Officer - respondent

No.3 for acting in violation of order dated

26.11.2024 passed in WP No.203171 of 2024.

Sd/-

(SURAJ GOVINDARAJ) JUDGE

AM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter