High Court Karnataka High Court

Shri Rajan S/O Shantinath … vs The Tahasildar on 25 July, 2008

Karnataka High Court
Shri Rajan S/O Shantinath … vs The Tahasildar on 25 July, 2008
Author: S.Abdul Nazeer
 

EN mg HIGH CQEERI" <31: KARNA'£"AKA_   ' 

CiRC£?7{T3ENC}fATE;§§fl:1§§§'i{;D*'._ * kh %

£)A*1';«:D "FE-IIS THE 25""?D;n-F dis 2Q§€<I AV ..  "

BEFORE»   t _
mg' HON'B'LE MR; .}j%::;s*::'1(;*;}2f'gs*;  AQZEEQQ
WEI?' PE.TI}'10;'V¢'§fQ;;§Qi$?$,Z?§?0¢?'-fCEs§:f#§E.S?

Between:     

Sn' Réljalk, %%%% H    _ M.

'Sr"o Shant£y13thTVHu!§§.3t£e, 7':_ ' .4

Aged a§3o1i§_e¥3--_yeaz"s;' ., "   "

Rs"t: Piat1"€;38, R.C.:~;a'ga;;~,_  

IE S§age,Angoij,_ " V " _  " 

Beigaxim'-. ,     .  Petitienazr.

 ('B=}: sr;'i§§;B;shas::y. ;;}.i¢%;"'f¢£ RN31. Kuikami &
 ,  3xz£:311:iV1j;,V¢??:ai_x*s,)

 V The 'I'a}i§§iEda:f.a .' 
..  : . «.B£1g»;aum Digirict. . . K6 Respandem,

  ;§d%1y'apai<.:5x{}.i'g}

   This Wrii Petition is flied under Articles 226 & 227 i)ffl1£'3-
 Cozzséituziozz ofindia, prayiiig is quash the erder dataé 1é,'?.2@§8
" passed by the respondent; etc.

{V

This Writ petitican coming an {Ear _E’reEimi::a:’y I~i::*?;r’irzgA’ ;_ A4

day, 1:113 Court made the faliowirzg:

0355312 %

Leamed Additionai Government .§;¢§%=é§a€é ié”{i;Vi%:;:::e:§;

take notiee for the responéent.

2. In thig case, the ;::<:ti":"i4'sFE:Ve”r::b}}”i3:e %iéf$’é:afzc§EEed tiiééaste certificate éssaued {:3

the peiitionéif ;i’ai§.::d’ 3. « .. _’ .. é ”

}z;;i?§’a heard €v3ie’i::3′-azfized Counsel far the parties,

.’ {he impugzeé eréer 31: zizmemre shews

a casts ;:é:1?ti.fica{z3 was issaed to the petitioner can 1’7.9,2Gi3′?. It

..a;”g;5$ar$ ‘tiifigi an £329 basis of the letier Said Ii} h_ave been vs-‘Fitter: by

–..§<fis'i1*:*:e'[§ei'i}1e @ffE:::ia}g 0f the Poiice §aparf.xne-at, ha has withérawn

' «. _ mid casfse certificates it is €:"«-"id€I}I that 113 show cause notice was

issued {:3 the petitiener befbre withdrawing the caste certificate.

%

3

Thais, the czrder at Axmexure ‘A

is epposed Is.) the is

naiurai justice. I am of the View {fiat .the ..resp:;§:i£iéi{:t”j.-§1as.V”3:é§_f_

racezisidez’ the matter after issuing Show “c.aué:eT “xioiiéks: _Véi1;r.i ”

hearing the peiitiener.

5. in {he resuit, writ petitioza s;:cée§:i$_a:&d E35′ ‘isfaécorsigingijg

aiiowed. ‘FER: order at éfia’£e;_é. 1 passed by the

responéent is hereby q11ashe€iA.,..’}§h.e’-maft¢;éLis”fvatiii€:f:~:i’ back is the

respondegxivvéiiiz. _:§’j;c1ireuéii€§n II.)V’*issué”s}1*0?es: cause netice to the
peiitienera h;$3i’_ the, V;3efitiGt;a.:2;*’—?;r;g1 ihereafiea” pass agpropriate
orders. 53531 the c%€::a?ie’nEéVo:1s er?-,th%:~– parties are Eefi open’ N0 costs,

Sd/-3

% ~ L % ~ . ‘3w{‘Zfvi;’2§’?2Qf}8 Judge