Sn' KAS'HINATI¥:;I FOR
JAGADISH, CA.)
TO RELEASE THE ORDER OF
A13 PjOI1\IT1{IENT IN FAVOUR OF THE PETITIONER TO THE
_ ASSISTANT TREASURY OFFICER AND POST
AGAINST THE RESERVED VACANCY AND TO
IN THE HIGH COURT OF KARNATAKA AT BANGALOfRE' -.
Dated: This the 91%: day of Decembexjéo Iii L
BEFORE %
THE HON'BLE IVIRJUSTICE V,J./§(3I&?§T1I\IATH;'XPE__
W.P.NO.33903;j;_3_O1OV"{S¥RES)f '
BETWEEN: " I
SHRI RAVI BELLEMANE. . ,
ALSO KNOWN AS RAVI RAI/iA,1'43I2;LLEMANE,
S/O RAMA BELLEMAN_E}, 'AGED
SHIRESTEDAR;'MAGISTRATE_ COURT, '
BANGALORE;--56Q 009,. i _
»
» ' PETITIONER
[By Sri" SIP 'SI}NIOR" COUNSEL,
FOR SRI V KRISHNA;)'
AND:
DIRECTOR OF TREASURIES, V
OI+j1«*IC,E OEIDI «ECTORATETIF TREASURIES,
BADIGALOM-SS0 0401.,
', ...RESRONDENT
'Vf1f*I~IIS%"«--I2v.P. FILED PRAYING TO DIRECT THE
AWARD OTHER BENEFITS INCLUDING EXEMPLARY
6
scheduled caste, there was no question of the
petitioner being repeatedly asked to produce-[the
caste verification certificate and therefore .
is sought to be given to the respondent"t'o" ----release"theV4 "'
appointment order.
7. On the otherV’h’a1_f1d, le.arned*counsel
Kashinath for the respondent contended that, the
question relating to castc:g’o_f .petitioner is being
examined a_i1d__ the1*efore; shall require
to produce.the:’caste”vefi-fi’cation certificate since he is
seeking’ the post of Asst. Treasury
pg MoreoV_e_r.v learned counsel argued that by
‘ gvirturevg”ofi’~Sectior1 15 of the Administrative Tribunal
has no jurisdiction to entertain the
matter; and placed reliance on the Apex Court
A d.Vdie”c_ision reported in AIR 1997 S.C.1125.
8. Having thus heard both sides, as the
whole issue relates to the caste of the petitioner and
when the petitioner had already been selected by the
E?
tpvetitionertd’Within:ttveek from the date of receipt of a
of this order.
Dvr:
9
10. Under these circumstances, to
ends of justice and to prevent further
petitioner losing even the _p.resepnt.’u’ ‘A
Treasury Officer, this court
matter is fit enough to in d’
its writ jur1’sdict1’on__not v\ri_t.hstan’ding.the-submission
made by the learned–..:counsv-ititfortflfreitrespondent that
the matters to be dealt by
the Administéraithte ‘Tri};iu.nal..”bj,f_’virtue of Section 15 of
the Admiritstradttiye
In the resu«1.t; is allowed and writ of
be V”‘ie,§..ued to the respondent to
rele’aS’e;dth–e,A appointment in favour of the
3d/-3
Iudcjé