IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 09TH DAY OF OCTOBER, 2009. Q BEFORE THE HON'BLE MR. JUSTICE A.N. VEANUGOPALA.:(}QVt?Ej);4x 1' CRIMINAL PETITION 0.,'-737:¢5f?0o'9 C VI' * E BETWEEN: Ramesh S/o. Annasaheb Ghasti, Aged about 54 years,"'A'-- _ Working as Sheristedar,' V . _ 0/ 0. Regional CommispSione_r ' Beigaum, ; :' _ Dist. Beigauxggcco-' 'V .. . 'V '2. PETITIONER (B5? ski A._M Adv.) AND: V' V V C 2 1 The State of Karnaiaka, V, ._Rep;. By Gokak Police, '- Eiott Beigaum,"' """ ' V. 3 flow. ¢Re.;5;«--..By SPP. 2" ._ "-'__Th"e f)epu.fy"Spdt. of Police, A "CID, C1Aid1<'Rights Enforcement Ceii, '"'-Be1g'au._rzi. .. RESPONDENTS
” .. (By~Sri. RH. Gotkhindi, H.C.G.P.)
This Cr1.P is filed 15/8. 482 CR.P.C. by the Advocate
–..’::fo1_f?the petitioner praying to call for the records in Spi. Case
No. 140/2009 on the File of III Addl. District 85 Sessions
Judge, Belgaum and quash the complaint and FIR Dtd.
O6/O1 / 1988 registered in Gokak police station in PS. Crime
No. 10/88 as well as the charge sheet and the Entire
Proceedings in Spl. Case No. 140/2009 on the File of III
Addl. District 85 Sessions Judge, Belgaurn, registered foijthe
offences punishable U/sec. 177, 181, 196, 198, 420 IPC
Sec. 3(1) (ix) of SC/ST Prohibition of Attrocities Ac.it~,~-1.989′ do”
same being totally arbitrary, illegal and not sustainable’ *
law and to grant such other and further reliefs just’~ _
even including the appropriate costs….aI_1d compenfs-atioin~.to’o-V_ it
the petitioner.
This Cr1.P is coming onoefor Admission day,
Court made the following: ” V ~ ”
Petitioner having obtalinédiiia .-caste_~.ii’c’ertificate dtd.
22 /O8 /i.9so’ae’ b’el’ongi.nlg._to”–.’i’olire Koli, a Scheduled Tribe
comrnunity’;obtainedreappointment as a Second Division
Clerlgg<._§:'lil.ie:, a candidate in the Office of Deputy
ComVmiss'ioi:1er,'«–.at Belgaurn. Second respondent registered a
the petitioner in Gokak P.S. Crime
8 ii _ No.1"O-./88"fo-rithe offences punishable under Sec. 177, 181,
:i'96Vo.g_198',–* #419, 420 of LPG. alleging that the petitioner had
, obtained a false Sfi'. Certificate and secured on that basis a
Government job. On the basis of the communication
B
I.
received from the District Caste Verification Committee,
Belgaum, Tahsildar at Gokak, cancelled the S.’I’. Certificate
issued to the petitioner. The petitioner has preferred
No. 60493/2009 questioning the Order dtd. 12/10/.2O.C??_io–fA
the District Caste Verification Committee, .
following which, the Tahsildar, Goka_k…and other”authoriii.¢s~i.vu “*
have initiated further proceedings. Respondertt Noll
charge sheet against the petitioner in the’ Coui*tiiolf.’I«II.VAddl.i
Sessions Judge at Belgaurn alleging the corriniissiori of the
aforesaid offences and the_..c’ase’i._is Spl. Case No.
140/2009. ._ 7,mdia d
ha-veViVhe.ar_d”thegiearried counsel for the petitioner
and the learned respondents.
In sin1i_larcircumstances, this Court has passed a
“V””doto-ties :,,Orci’e.r in’iC”rI’.”iVPetition No. 7869/2009. For the
ireaseons the said order, this petition is also liable
to healloweidi’ hence I pass the following;
\/