High Court Karnataka High Court

Anthon V Fernandes S/O Vidar F. … vs State Of Karnataka on 28 September, 2010

Karnataka High Court
Anthon V Fernandes S/O Vidar F. … vs State Of Karnataka on 28 September, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGAVL-ORE

DATED THIS THE 23"' mv OF SEPTEMBER 

BEFORE

THE HON'BLE MRJUSTICE MO}:-MN"5H&A'!$}Tg§'f§}V}3.9{iUE§A§"'.

wprr PETITION No.37413/2do9(éM+Res§ee  e 

BE' 1 'W BEEN :
Anthon V. Fernandes; 

31 years, V   1

S/0.Vidar F.Fernandes,  '

#197, Sea Bird,_R0ad,_... _     A 
Baithkol, Karware 5:;313o_2=1    e A
Member, Ka%f:1af;2iB_:a..S$aie _. V V V "" "

Minority €i)m_'miS'Sior1;'"(ff--_ '*._   ...PETITIONER

{'Bye'Sr;1';N.S:5Fi3ay"ar1t.h  Adv. for
1 __ MS';.Jayaram"Ja,yaram, Advs.)

AND 4  V

1.

‘.S§té1te of Kétrnetaker,
.____By 33/IA1110r1ty Welfare Department.

Room No;204, 2nd Floor,
T_Vi.kas’8Ou_dha, Bangalore~560 O01,

“-‘_fZep’reeer1tg4xi by Its Secretaly.

2. Thev-..’Kari1ataka State
M1nor1t1es Commlssion,

.A _5th Floor, Visveswaraya Towers,
Arnbedkar Veedhl,

“Bangalore — 560 001,
; Represented by its

T Secretary. …RESPONDEN’I’S

[By Sri.Nareradra Prasad, HCGP)

This writ petition is filed under Article 226 of the

Constitution of India with a prayer to declare that
Section 5 of the Karnataka State Minorities Commission

Act, 1994 confers no power on the Governrn.ent_ to
remove a member from his office peremptoi*iIy.,.”vvin
exercise of “Doctrine of Pleasure”.

This Writ petition is coming on f,r-.

this day. the Court made the foiiowing: _:. _ .

gs}? /Wis
Learned counsel appeeririg for tlie oetitioiier flies a

memo for withdrawal’-.._of the pe’tition.

2. i\/Iernoa’ is onA'”-r__e.co’rCi; V Petition stands

dismissed.

Sd/-

Judge