IN THE HIGH COURT OF' KARNATAKA AT BANr3ALQREf'-«.. *-._
DATED THIS THE 25TH DAY 05' AUGUST, 2035 ' '
BEFORE
THE'. I-ION"BLE MR, ._Ius';*1cE ASHQK 13;; JHTiN'r::fH€}I~:.R':'
WRIT PETITION M3933 crf 20:56 (GM-c:::;)' % :1
BFTW, EEN " I V'
Smt. Yaxmma,
C./0 Saranath
Aged about 40 years,
Trafic Deparment, __ 3 _ ;
New Mangalore "
Mangalore, _. " K V. »
South Canam Dis3'£t'ic:.*;.
< V H Petifioncr
Kay" Advocate)
Arm' % % -A
1 A 1 Qppeflate Authority,
Weifare of Sohéduled Tribe,
fiangaiora. -- _ V
. The Depi1t3I{§ommissioner,
W.Di.-3tri<::i iléste \r'er,if1cation Comruittee,
, H ' .}VM:mga1c1S:~..
Social Welfare Officcr,
Mangalore.
f L' 4..., u Deputy Secretary (Administration)
Zilla Paflchayath,
Mangalore .
5. Tahasildarr,
Mangalfire Taiuk,
Mzmgaiorc.
6. The Management of the
New Mangaiore Port Trust,
Panambur, Mangalore, D._K. V
Represented by its Cha3"nn&n.5
{Vida Court order dated 22.01.2290?) . _
" Respondents
(By Sri Kashinath for S11 (3. J.-;»g”.:;:1is:i§, g;.s§ra.::a§e=5m R1, 2, 3 and 5,
M/3 Kesvy &_._’c:cs.., fibgr ” -.
This Writ Petitiozfis and 227 of the
Constitutio11 of india’Vpr};;}=h1gV3fo quash’ omer dated 29.8.2605
{Annexure-E} of ii: Rhti-‘»C!__1 1/GO-O I; and etc.
This Wfitit 17:31’ hearing this day, Ciourt
made the foflowixig; ‘ ‘ ‘T ”
learned counsel for the pcfifiencr
s11lzV)’::v_:A1ii:s “Ehat»__’§3yV’«vji1::Ig:1vcrt4:11v::c:~, the challenge to the order,
1′},&C’1L2(i):O by the Disfiict Caste Verification
‘ QQI;Um1’ttC£’: fie: The petitioner has challenged the mticrr,
; WV [Annexur:=;–E] passed by the first respondent
% Apmnatg Afithomy.
2,, The brief facts of the case are that the pstitioncr joined. the
.~3§§2rviccs of the respemicnt No,6 as a work matt: on 24.02.1984.
figfi.
that the respondent No.5 shali take into account
matcfials while hcxlding the enquixy and p:as’si::1.g VV
12. This petition is allowed {age abaygac:ms.%%%’%Aig.d:%§:d§;r as T.
to costs.