IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16m DAY OF SEPTEMBER 200:?"-es PRESENT THE HONBLE Mr.JUsT1cE VGOPALA. T' A AND THE I-iON'BLE Dr.JUS'l'IC_E WRIT APPEAL No.337*i'ee<§['I«' 20O§g'SfR}3S).'1v;: BETWEEN: D1'.B.R.Ambedkar, SC / ST Associati_Qi'1V__of New Mangalore Rep: by its Gefiefal-Sectetémy. . ...APPELLANT (Sri .f5;~}-V . . AND: M 1. New Msr1ga10re~_Psr£ Rep'; By its "Ch'airmaI1, * _ Panariibt-$575010. Karnataka. Rum A' ' hm ,. ._ Secretary, ' Departmerit of Social Welfare, Vikasa Soudha, Bangalore-- 1. T_he Tahsi1dar. Hosadurga Taluk, V __C_Ahitradurga District, Chitradurga. . Sr)', Aleshappa, Assistant Executive Engineer (E1ec.), New Mangalore Port Trust, Panambur--575 010. ...RESPO§\DE\ITS (Smtixsha Mliumbaragirimath, HCGP) \N/~ This WA is filed under Section 4 of the Karnataka High Court Act praying to set aside the order passed "in the writ petition No.24591/2009 dated 20.08.200S}'."V .. This WA coming on for preliminary * day, GOPALA GOWDA, J. delivered the follo'.vir_:ig; _ Junamgiigr The correctness of the oi.tire.lleaiinerl"l's'1ngle Judge declining to give':d.irecti'on'.'respondent
to terminate the .lr;esgp_ondent as he
has obtained the fake caste
certificate th:isl””ap’;ieal urging various
at paragraph-3 has
extracted “before the first respondent
and the rsarne i-reads thus:
also understood that your Association had
it similar complaint to the S.P., Civil Rights
_’l’ll’Enforc_ernent Cell, Mangalore on 08.06.2001 and
.the Verification conducted by the SF’. reveals that
it ‘ Aleshappa belongs to ST Category “Nayaka
[Valrniki}” and accordingly you have been informed
of the outcome of the investigation vide his letter
dated 23.08.2001. In view of the above, the
matter is being treated as closed.”
\/
2. Placing reliance on the said finding, learned
single Judge found that the matter does not calijfor
interference as the right or the interest’:i…..9’f
Association is not violated by virtue
respondent having secured promotion… g
not find any reason whatsoever tor._interfea:r’ei’
order of the learned single eitfrgnnined
the case of the rightly
satisfied with ;by SF, Civil
Rights Associations
right isiivnet i i’
3. Thisg%appea-leis Vdeifoid of merit and is accordingly
dismissed.
Sd/-
JUDGE
sax-
JUDGE
AI/-