IN THE HIGH COUR? OF KARNATAKA 7
CIRCUIT BENCH AT DHARWAD
amen THIS W5 11*” DA’! OF MARC#%’;_f§?Gf9’§ ‘ -T
seroag
me ;»eo:xreLe m.3u$”r:cE 550;-izaaq;sé4Am,emeoié§xé§k
wszrr PETITION No.31;20/2o08«(eéax–§a;S3
EETW KEEN:
Shekh Maibub . V
S/0.Ka3:§.msa_I3 ‘ I
Aged 31 §r’ea1?$s
{}C<:: E'-iii '4 '
RI 0. E3ii§:f£'JfZ§1:€§:1"3S;€i:}}L?,f 'iffiiagfi ' " V
E<:aIke_ri F'o$t ._» '
Ciangavaii '§":aJ.uka{"* M VV __ '
:«:oppa'ms':.% ' 54' ?EY£'ITi€}i\§E'3R
(B;Tv..s3:~iL:3,$;';-:;§.§~;gV;~;:«, Aggzj'
::"17'&§:z%' {.«,'3Lé:},_}3j;','E"€I_'f," V €:1_d i;1m§S$§iGI1€E'
'.{§"a::Q'd 311:3»-Gigi} Sugpiy Sapartmfinij
2<:.«;ppa :?2§s;;._. }-ieppaé it RES£'3€I}F\E§}£:§2\i'§
{By S231 §e;.mm2hyapag, may
2"»)!
5
This Writ petition is {fiat} under Alficlas 2263 a11€_l_ 227 of
the Canstitutian of India, praying to quash or set asiiie thee
nfifififiaiififl issurzd by the mspondtznt an 1.1.{)’;:2_C?4D8–_ at
Annexureufi, vide Nefiood Ration Sheitxjp/S9,! ‘I».!G€)8»!7}’7-‘t§,§:’i:~:”ij; V ” ,
Thig writ pfititien coming an for 0rderé§;,-._V:thi$”.i{aj?”flit V’
Court made the fe;31lowing:- I _
O R E ” ‘
The notificatian at g::me;§’:;;é4A, d2§%:e;ci1A’ ‘v:;’1i:)%,&:2:3¢:§s,
issued by the Deputy {30III11ii»§3:.SifiI16r,V’iifififiél, ‘is cafled in
question in this €’;fi”i§ By ‘{:l1 e” impugnrzzd
notification, the Dapufir.__(3.éj_i:€:11i:s;si(s§€3g::3?has calied for
app3i<:a'£:ior;s" f{§:?VL.V':*1;:ii:;iz'ég" .pi'iCe—-ghop in Gangavathi
Taluk.' {if ' The Said iméifieation reveals
that ':I§}.}a,g€3:*$ 4' if? €i§s;::1gavathi Rum} Area are to be
pv§ci§id_é»;? with' "I;i.::€_:1:;:e is run fair prise Shop' Petitizmer
' ES -£:<3z1¢it::fi3;;é€i ..'§é¥'i'£h the Viéiage Bhaittamamsapur Vfilaga
"'3.'h:;':A Sai<i'–V'L:j;9€;ii'ic8¥i:i(ssm aim reveais the category {G which
fsizé Eififegxéa is {.0 E36 gantad $3 23111: {ha fair price Sharp in
" ,:"%:7$§;%€€': af flash 0? '£216 Vfiéagers. "E'§"1€ iiczenfie ta
?B7i}a*E:."€f:}rfi8I'8S8}:}'aiE' Viflaga is rézfiervtéd for SC fiaziéiéaie.
yJ'\
2, It is the coriteniion of the ;::€ti€i0};1r:::* that..__g31;§: of
:22 viilagars of Gamgavathi Ema} Area, 0111};
under Cr€1'}€1"E3}. Category and 1'? places a1"*é..'re,s€i'%Jé éT»
SC of ST rsamdidates. Acc0Ifd§i1'g«.th?: "fine 9
same is mega}, iilasnnzch Vi3}1¢."::i"€:§ ca1§,{1Q"a~ '~bé::.< "«:g1'1f,iV
rézservation for more them . V
3. The writ pet:3.i;ies3:1 ’55’f’5~ “#”§d31}’3§33k,
iearned Gfiviifflliléifit 1§c§¥.fz3–t:~a3;§€::” ,AA;C{)’»’1′;fi_._”.€3I1Eii§{i that the
prs:vé2;fiI};g ii: ‘}Lr::–.’:*:;_»34]i’r»,§.:*::%g§;’vlri;_as-‘reserveti €’:€I”iiaiIi vifiages for
SCJS?’ “‘–€:a’f,egc§i’}* therefom game may I10: bee
i:’;,t;%§:;ffa:*eci wii”§’r:..__ ,
5?; ‘?f}a.Lzg11 the natifizsaiieza, which is iznpugxed in
.ji:Eii§«W’1″if_~g3_3i”};{ii§za issued by the i’}epu{.y C’}0£}iiIi1iSSiGZZi€}:’ Hf}
d€§:3.btv’-fefisefais ma: 1′? piacsfi are reaervezi far SC:/ST
3 “€:2;H3€ii:?ai:aS_, E: is :30: ipszs facm iéiegai for 31%: said $33801′;
‘if is far {he a1i’€}’iC}},”fii€S €{}f§C€}'”I}€Ci is .§’€S§§’i«’€ ::€r’€ai::
rfi/\,.»
M 41..
vifiages for 80/3′? Ca1’1di:iiat.é3s,, ‘T’E’1é: <3<;E_3_r€ Caiirzefg. $11: £11
appeaé 091521' the d§;scre'tiar1arjy* judginém cf '£316 };f%–éps,;:y'
-{T:01′:§:11issie91′:&r. Tim actiorz 0f the E”}»::pL:t;y {::(a1:1;i[iis}i’;’sir”;§:71e=:r’~,
camicrz be said to be ifiegaji, i:1a:~3m.uch.’3s ::c’I,n1é1a5_jfi{i§:3VV’
am aliegeé against him. 7$%3i1′:ce ‘– _1:’12;¢ _
T”:mmissi0ne:r has exerciS€:§i’~~..Ef1is ;§01§a<:rsVi§1V"':3§t:C<:r:*§ancé'
with iaw, this Cour? clejgt-i';;;':;'¥..§::»*» Er}. i;"ité1*f€.reVv:§1ng*ith the
impugxieti notice. < V A
Herlceg {ii/?§1 :;£§Eéordi11g1y same is
dismissal A